Gujarat High Court Case Information System
Print
CR.A/1320/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1320 of 2010
With
CRIMINAL
MISC.APPLICATION No. 9259 of 2010
In
CRIMINAL APPEAL No. 1320 of 2010
=========================================================
RAVATBHAI
ARJANBHAI BANDHIA & 1 – Appellant(s)
Versus
STATE
OF GUJARAT – Opponent(s)
=========================================================
Appearance
:
MR
YOGESH LAKHANI, SR. COUNSEL with MR PRAVIN GONDALIA, Ld. Advocate for
M/S S G ASSOCIATES for
Appellant(s) : 1 – 2.
MR RC KODEKAR, APP for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 12/08/2010
ORAL
COMMON ORDER :
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Order
in Criminal Appeal :
Appeal
is admitted.
Order
in Misc. Criminal Application:
Rule
returnable on 26/8/2010.
Mr.
R.C. Kodekar, Ld. APP appears and waives service of notice of rule on
behalf of opponent – State of Gujarat.
Meanwhile,
Registry is directed to call for Record & Proceedings of Sessions
Case No. 15 of 2007 from the Sessions Court, Amreli, so as to reach
this Court on or before 23/8/2010.
[
A M KAPADIA, J. ]
[
J C UPADHYAYA, J. ]
*
Pansala.
Top