Gujarat High Court
Bachubhai vs State on 12 May, 2011
Gujarat High Court Case Information System
Print
CR.MA/6775/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6775 of 2011
In
CRIMINAL
APPEAL No. 169 of 2007
=========================================================
BACHUBHAI
KHIMJIBHAI DAMOR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
SADHANA SAGAR for
Applicant(s) : 1,MR NIRAL R MEHTA for Applicant(s) : 1,
Mr.KARTIK
PANDYA, ADDL PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 12/05/2011
ORAL ORDER
(Per : HONOURABLE MR.JUSTICE P.P.BHATT)
The
learned advocate for the applicant has not pressed this application.
Hence this application is disposed of as not pressed. However, at the
request of the learned advocate for the applicant the appeal is
ordered to be expedited and is fixed for hearing on 14th
July 2011.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Top