Gujarat High Court High Court

Kashinath vs State on 6 April, 2011

Gujarat High Court
Kashinath vs State on 6 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14653/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14653 of 2010
 

In


 

CRIMINAL
APPEAL No. 2019 of 2010
 

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

 

KASHINATH
LINGRAJ PRADHAN & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MR PANDEY with MR KANTILAL KAYASTHA
for
Applicant(s) : 1 - 3. 
MR JK SHAH, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 


 

Date
: 25/03/2011 

 

 
 
ORAL
ORDER

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

Heard learned Advocate
Mr.M.R.Pandey with learned Advocate Mr.Kantilal Kayastha for the
applicants.

Learned Advocate for
the applicants states that he has instructions not to press this
application at this stage. He, however, requested that it may be
made clear that after the paper-book is received, the applicants will
be at liberty to file a fresh application.

Order accordingly.

The application is
disposed of as not pressed.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top