Gujarat High Court High Court

Arvindbhai vs State on 31 January, 2011

Gujarat High Court
Arvindbhai vs State on 31 January, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15634/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15634 of 2010
 

In


 

CRIMINAL
APPEAL No. 2174 of 2010
 

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


 

ARVINDBHAI
MANGALDAS THAKKAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
ASHOK N PARMAR for
Applicant(s) : 1, 
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 31/01/2011
 

ORAL
ORDER

Rule,
returnable on 11th
February 2011. Mr.H.L. Jani,
learned Additional Public Prosecutor, waives service of Rule on
behalf of the respondent-State.

(Z.

K. Saiyed, J)

Anup

   

Top