Gujarat High Court High Court

Dabhi vs State on 6 April, 2011

Gujarat High Court
Dabhi vs State on 6 April, 2011
Author: A.L.Dave,&Nbsp;Mr.Justice R.M.Chhaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3270/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3270 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 3170 of 2007
 

In
CRIMINAL APPEAL No. 204 of 1999
 

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

 

DABHI
AJITSINH PRABHATSINH,THRO' KULDEEPSINH AJITSINH DABHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
HANSA V PATEL for
Applicant(s) : 1, 
MR DC SEJPAL ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 14/03/2011  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

The
application is dismissed being not maintainable as the appeal having
already been dismissed.

(A.L.

DAVE, J.)

(R.M.

CHHAYA, J.)

zgs/-

   

Top