Gujarat High Court High Court

State vs Dilip on 9 May, 2011

Gujarat High Court
State vs Dilip on 9 May, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/1/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 1 of 1999
 

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

 

STATE
OF GUJARAT & 3 - Appellant(s)
 

Versus
 

DILIP
PARSHOTTAM SONI - Defendant(s)
 

=========================================================
 
Appearance
: 
MS. CM SHAH AGP 
for
Appellant(s) : 1 - 4. 
MR JV BHAIRAVIA for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 09/05/2011 

 

 
 
ORAL
ORDER

Mr.

Bhairavia, learned advocate for the respondent is absent. In view of
substantial questions law that whether the protection under the
B.C.S.R will apply or not, matter is adjourned to 20.06.2011.

(K.S.JHAVERI,
J.)

niru*

   

Top