Gujarat High Court High Court

State vs Jagabhai on 8 February, 2010

Gujarat High Court
State vs Jagabhai on 8 February, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/840220/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8402 of 2009
 

In


 

CRIMINAL
MISC.APPLICATION No. 8401 of 2009
 

In
CRIMINAL APPEAL No. 1287 of 2009
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

JAGABHAI
BAVABHAI VAKATAR & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DEVANG VYAS ADDL. PUBLIC PROSECUTOR
for
Applicant(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 08/02/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

At
the request of Mr. Devang Vyas, learned Addl.P.P. the matter is
adjourned to 15.2.2010 to enable him to file affidavit.

(Ravi
R. Tripathi, J.)

(J.C.

Upadhyaya, J.)

(karan)

   

Top