Gujarat High Court
Thakor vs Public Prosecutor on 10 October, 2008
Gujarat High Court Case Information System
Print
CR.A/222520/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No.2225 of 2008
WITH
CRIMINAL
MISC. APPLICATION No.12999 of 2008
IN
CRIMINAL
APPEAL No.2225 of 2008
==========================================================
THAKOR
MOTIBHAI KESHABHAI - Appellant
Versus
STATE
OF GUJARAT - Opponent
==========================================================
Appearance :
MR
YM THAKORE for Appellant.
MR MAULIK G
NANAVTI, APP for
Opponent.
==========================================================
CORAM
:
HONOURABLE
MR. JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM N. MEHTA
Date
: 10/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
CRIMINAL
APPEAL No.2225 of 2008:
Admit.
CRIMINAL
MISC. APPLICATION No.12999 of 2008:
Notice
returnable on 22.10.2008. Mr.Maulik Nanavati, learned Additional
Public Prosecutor, waives service of notice for respondent. R & P
be called for.
[Bhagwati
Prasad, J.]
[Bankim
N. Mehta, J.]
Rajendra
Top