Gujarat High Court
Shankarbhai vs State on 28 March, 2011
Gujarat High Court Case Information System Print CR.RA/26/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL REVISION APPLICATION No. 26 of 2011 ========================================================= SHANKARBHAI MANJIBHAI GANASAVA - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ========================================================= Appearance : MR ASHOK N PARMAR for Applicant(s) : 1, MR LR PUJARI, ADDL PUBLIC PROSECUTOR for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE MD SHAH Date : 21/03/2011 ORAL ORDER
Notice
for final disposal returnable on 07.4.2011. Learned APP Mr.L.R.Pujari
waives service of notice on behalf of respondent-State.
Office
is directed to call for Record & Proceedings of Criminal Case
No.3081 of 2004 from the Court of learned Additional Judicial
Magistrate First Class, Godhra as well as Record & Proceedings of
Criminal Appeal No.5 of 2007 from the Court of learned Sessions
Judge, Panchmahals at Godhra so as to reach this Court on or before
7.4.2011.
[M.D.Shah,
J.]
syed/
Top