Gujarat High Court High Court

State vs Mahendrabhai on 30 August, 2011

Gujarat High Court
State vs Mahendrabhai on 30 August, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14337/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14337 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 14336 of 2010
 

In
CRIMINAL APPEAL No. 1962 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

MAHENDRABHAI
MAGANBHAI PATEL - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KARTIK PANDYA Ld. APP for Applicant(s) : 1, 
RULE SERVED for
Respondent(s) : 1, 
MR YN RAVANI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 30/08/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Delay
is condoned and Rule is made absolute with no order as to costs.

[D.H.WAGHELA,
J.]

[J.C.UPADHYAYA,
J.]

mandora/

   

Top