Gujarat High Court
Vasim vs State on 21 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/1154/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1154 of 2011
In
CRIMINAL
APPEAL No. 746 of 2010
=========================================================
VASIM
MAHEMOODKHAN PATHAN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
VB MALIK for
Applicant(s) : 1,
MR JK SHAH, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 21/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The present application
is filed seeking a fixed early date of final hearing of the Criminal
Appeal.
RULE.
Mr.J.K.Shah, learned APP, waives service of Rule on behalf of the
respondent – State.
The application is
allowed. Criminal Appeal No.746 of 2010 is directed to be placed on
Board for final hearing on 28.03.2011. Rule is made absolute.
(Ravi
R.Tripathi, J.)
(P.P.Bhatt,
J.)
*Shitole
Top