Gujarat High Court
Pravinsinh vs State on 17 November, 2008
Gujarat High Court Case Information System
Print
CR.MA/1059720/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10597 of 2007
In
CRIMINAL
APPEAL No. 585 of 1995
=========================================================
PRAVINSINH
NATHUSINH & 4 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
KB ANANDJIWALA for
Applicant(s) : 1 5. MR AJ DESAI APP
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 17/11/2008
ORAL
ORDER
1. RULE.
Learned A.P.P. Mr.A.J. Desai waives service of Rule on behalf of the
respondent-State.
2. In
view of the averments made in the application, since the appeal is of
1995, it requires to be fixed for early hearing.
3. In
view of the above, the main appeal is fixed for final hearing in the
week commencing from 08.12.2008. The matter to be listed on board on
08.12.2008. The application is allowed. Rule is made absolute.
(H.B.ANTANI,
J.)
Hitesh
Top