Gujarat High Court High Court

========================================== vs None For on 16 June, 2008

Gujarat High Court
========================================== vs None For on 16 June, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/213/1987	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 213 of 1987
 

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

STATE
OF GUJARAT
 

Versus
 

DHANUBHAI
HIRABHAI & 3 

 

========================================== 
Appearance
: 
PUBLIC
PROSECUTOR for Appellant 
None for Respondent
No.1 
NOTICE SERVED for Respondents No. 2 -
4. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 16/06/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)

Though
served, nobody appears on behalf of the respondents No.2 to 4 ?
original accused. Hence, we appoint Mr.Mukesh B. Dave, learned
advocate as amicus curiae to assist the Court and to appear on
behalf of the respondents ? original accused. Registry is directed
to show the name of Mr.Mukesh B. Dave, learned advocate appearing on
behalf of the respondents. S.O. to 3rd July, 2008.

[J.

R. VORA,J.]

[M.

R. SHAH,J.]

vijay

   

Top