Gujarat High Court High Court

State vs Jesangbhai on 21 February, 2011

Gujarat High Court
State vs Jesangbhai on 21 February, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12232/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12232 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 12230 of 2010
 

In


 

CRIMINAL
APPEAL No. 1724 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

JESANGBHAI
BHIKHABHAI RABARI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KP RAVAL, APP for Applicant(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 


 

Date
: 21/02/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Learned APP
Mr.K.P.Raval wants time to file affidavit of the learned APP,
Gandhinagar, explaining as to why proposal was made only on
18.09.2010, though the certified copy was available with him on
25.03.2010 of the judgment and order dated 08.03.2010.

At the request of the
learned APP, the matter is kept on 11.03.2011.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top