Gujarat High Court High Court

Appearance vs Mr Mr Mengdey App For on 2 September, 2008

Gujarat High Court
Appearance vs Mr Mr Mengdey App For on 2 September, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1887/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1887 of 2008
 

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

 

SEVALAM
SHASHI RAJARAM AMBALAL
 

Versus
 

STATE
OF GUJARAT 

 

=========================================================
 
Appearance
: 
MS
SADHANA SAGAR for Appellant 
MR MR MENGDEY APP for
Respondent 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 02/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

Heard
learned advocate Ms.Sadhna Sagar for the appellant.

APPEAL
IS ADMITTED. Learned APP Mr.M.R.Mengdey waives service of notice
of admission on behalf of the respondent State.

Learned
advocate for the appellant does not press the request for releasing
the appellant on bail during the pendency of Criminal Appeal. Hence,
the request stands dismissed as not pressed.

[J.

R. VORA,J.] [J. C. UPADHYAYA,J.]

vijay

   

Top