Gujarat High Court
Dinubhai vs The on 9 December, 2010
Gujarat High Court Case Information System Print CR.MA/14373/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 14373 of 2010 In CRIMINAL APPEAL No. 36 of 2005 ========================================================= DINUBHAI GOHABHAI KATHI - Applicant(s) Versus THE STATE OF GUJARAT - Respondent(s) ========================================================= Appearance : MR YOGESH S LAKHANI for Applicant(s) : 1,M/S S G ASSOCIATES for Applicant(s) : 1, MS CM SHAH ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE A.L.DAVE and HONOURABLE MR.JUSTICE VIJAY MANOHAR SAHAI Date : 09/12/2010 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
It
is stated by learned advocate Mr Gondalia for the applicant that the
paper-books are already received by the Registry. The
applicant-appellant is in jail for more than ten years. Under the
circumstances, this application is disposed of with a direction to
the Registry to list the appeal for final hearing in the next Board.
(A.L.
DAVE, J.)
(V.M.
SAHAI, J.)
zgs/-
Top