Gujarat High Court
Mukesh vs Unknown on 18 March, 2009
Gujarat High Court Case Information System
Print
CR.A/21220/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 212 of 2009
With
CRIMINAL
MISC.APPLICATION No. 2888 of 2009
=========================================================
MUKESH
@ CHILLI SURESHBHAI VASAVA & 7 - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
MR
BA SURTI for
Appellant(s) : 1
- 8.
MR
AJ DESAI, ADDL. PUBLIC
PROSECUTOR for
Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 18/03/2009
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
ORDER
IN CRIMINAL APPEAL :
ADMIT.
ORDER
IN CRIMINAL MISC. APPLICATION :-
NOTICE
returnable on 22.4.2009. Mr. AJ Desai, learned APP waives service of
notice.
To
be heard with Criminal Appeal No.3067 of 2008.
(BHAGWATI
PRASAD, J.)
(BANKIM
N. MEHTA, J.)
shekhar/-
Top