Gujarat High Court
Jethaji vs State on 22 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/9674/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9674 of 2008
In
CRIMINAL
APPEAL No. 1082 of 2002
=========================================================
JETHAJI
KUVARJI THAKOR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for the
Applicant.
Mr. A.J.Desai, Addl. PUBLIC
PROSECUTOR for the
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 22/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Learned Assistant Government Pleader Mr. A.J.Desai waives service of
Rule on behalf of the respondents.
2. As
the appeal of the applicant is of the year 2002, even otherwise also,
as per his turn, his appeal is required to be listed for final
hearing. In view of this, no order is required to be passed on this
application. This application is disposed of accordingly. Rule is
discharged.
(R.P.Dholakia,J)
(D.N.Patel,J)
***darji
Top