Gujarat High Court
Karshanbhai vs State on 9 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/1234/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1234 of 2010
In
CRIMINAL
APPEAL No. 2158 of 2009
=========================================================
KARSHANBHAI
UJABHAI BHUTAKA (PATEL) - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
KD PARMAR for
Applicant(s) : 1,MRTUSHARCHAUDHARY for Applicant(s) : 1,
MR DEVANG
VYAS, ADDL.PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 09/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Rule,
returnable
on 15.02.2010. Learned A.P.P., Mr.Vyas, waives service of notice of
Rule for respondent State.
(Ravi
R.Tripathi, J.)
(J.C.Upadhyaya,
J.)
(binoy)
Top