Gujarat High Court High Court

Amit vs State on 25 January, 2010

Gujarat High Court
Amit vs State on 25 January, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/607/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 607 of 2010
 

In


 

CRIMINAL
APPEAL No. 120 of 2010
 

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

 

AMIT
SATYENDRAPAL SHARMA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JB PARDIWALA for
Applicant(s) : 1, 
MR LR PUJARI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 25/01/2010 

 

 
 
ORAL
ORDER

Heard
learned advocates for the parties.

RULE
returnable on 28.1.2010. Learned APP Mr.L.R.Pujari waives service of
rule on behalf of respondent State.

(M.D.Shah, J.)

Sreeram.

   

Top