Gujarat High Court High Court

Abdulkarim vs State on 14 July, 2008

Gujarat High Court
Abdulkarim vs State on 14 July, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/8670/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8670 of 2008
 

In


 

CRIMINAL
APPEAL No. 1334 of 2008
 

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

ABDULKARIM
ALLABAKSH SAIYAD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=====================================================
Appearance : 
MR
PR NANAVATI for Applicant(s) : 1,MR
SHAILESH V RAVAL for Applicant(s) : 1, 
MR
LB DABHI, APP for
Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=====================================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 14/07/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

Rule
waived by learned APP Mr.Dabhi. The grounds advanced be verified in
all respect, and necessary report be submitted by learned APP
Mr.Dabhi on the next date. S.O. to 18.07.2008.

(J.R.

VORA, J.)

(J.C.

UPADHYAYA, J.)

(binoy)

   

Top