Gujarat High Court
Jayendrasinh vs State on 10 May, 2011
Gujarat High Court Case Information System
Print
CR.MA/6630/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6630 of 2011
In
CRIMINAL
APPEAL No. 961 of 2008
=========================================================
JAYENDRASINH
@ SOMSINH DIPSINH RATHOD - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MRS
SHILPA R SHAH for
Applicant(s) : 1,MS SADHANA SAGAR for Applicant(s) : 1,MR GAJENDRA P
BAGHEL for Applicant(s) : 1,
MR KARTIK PANDYA, APP for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 10/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Learned
Advocate for the applicant does not press this application. She,
however, requests that appeal be expedited and a fixed date of final
hearing may be given.
Request
is granted.
The
appeal is fixed for final hearing on 04.07.2011.
The
application is disposed of as not pressed.
(Ravi
R.Tripathi, J.)
(P.P.Bhatt,
J.)
*Shitole
Top