Gujarat High Court High Court

Ghanshyambhai vs State on 28 May, 2010

Gujarat High Court
Ghanshyambhai vs State on 28 May, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5536/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5536 of 2010
 

In


 

CRIMINAL
APPEAL No. 1420 of 2008
 

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


 

GHANSHYAMBHAI
NAGARBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
THROUGH
JAIL for
Applicant(s) : 1, 
Mr Maulik Nanavati, Addl,.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 28/05/2010 

 

 
 
ORAL
ORDER

No cogent and convincing
reasons are given to grant the prayer. Hence this application is
rejected.

[M.D.

SHAH, J.]

msp

   

Top