Gujarat High Court
Mohan vs State on 6 April, 2011
Gujarat High Court Case Information System
Print
CR.RA/500/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 500 of 2010
=========================================================
MOHAN
DYE-CHEM INDUSTRIES, THRO'PROPRIETOR, K K AGGARWAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2,
MR MIHIR H PATHAK for Respondent(s)
: 2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 14/03/2011
ORAL
ORDER
The
applicant – party in person, is present and contended that he
is a poor man and financially he is not sound. He prayed that he may
be provided the Advocate from the Legal Aid to defend his case.
In
view of above, office is directed to do the needful and provide the
Advocate from the Legal Aid to the applicant.
S.O.
to 19.4.2011.
(Z.K.SAIYED,
J.)
sas
Top