Gujarat High Court
State vs Shankar on 2 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/12091/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12091 of 2009
In
CRIMINAL
APPEAL No. 2066 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
SHANKAR
@ PAGLO RAVJI THAKORE - Respondent(s)
=========================================================
Appearance
:
MR
DEVANG VYAS, ADDL.PUBLIC
PROSECUTOR for Applicant(s) : 1,
None
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 02/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Heard
learned A.P.P., Mr.Vyas, for the applicant. Registry is directed to
call for the record and proceedings so as to reach to this Court on
or before 13.04.2010. Matter be listed on 16.04.2010.
(Ravi
R.Tripathi, J.)
(J.C.
Upadhyaya, J.)
(binoy)
Top