Gujarat High Court High Court

Pachabhai vs State on 4 May, 2011

Gujarat High Court
Pachabhai vs State on 4 May, 2011
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5788/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5788 of 2011
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 888 of 2011
 

 
 
=========================================================

 

PACHABHAI
KARUBHAI KATANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRATIK P THAKKAR for
Applicant(s) : 1, 
MR KL PANDYA, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 - 4,
12, 
MRTUSHARCHAUDHARY for Respondent(s) : 5 -
11. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 04/05/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Heard.

Draft
Amendment is allowed. To be carried out forthwith. The application
stands disposed of accordingly.

[A.L.Dave,J.]

[Bankim
N.Mehta,J.]

(patel)

   

Top