Gujarat High Court High Court

State vs Vepari on 30 September, 2010

Gujarat High Court
State vs Vepari on 30 September, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5343/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5343 of 2010
 

In


 

CRIMINAL
APPEAL No. 651 of 2010
 

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


 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

VEPARI
ALLARAKHA RASULBHAI - Respondent(s)
 

=========================================================
Appearance : 
MR
MAULIK NANAVATI, APP for
Applicant(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 30/09/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Rule
returnable on 28.10.2010. Mr. Nanavati, learned APP waives notice of
Rule.

(JAYANT
PATEL, J.)

(H.B.

ANTANI, J.)

*bjoy

   

Top