Gujarat High Court High Court

Vinod vs State on 25 August, 2010

Gujarat High Court
Vinod vs State on 25 August, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9644/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9644 of 2010
 

In


 

CRIMINAL
APPEAL No. 673 of 2010
 

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

 

VINOD
BHUVANESHWAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAJESH M AGRAWAL for
Applicant(s) : 1, 
MR LB DABHI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 25/08/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

1. NOTICE
returnable on 8th September 2010.

2. Mr.L.B.Dabhi,
learned APP appears and waives service of notice on behalf of the
respondent State of Gujarat.

3. Meanwhile,
registry is directed to call for the records and proceedings of
Sessions Case No.89/2008 from the Sessions Court, Jamnagar so as to
reach this Court on or before 6th September 2010.

4. Stand
over to 8th September 2010.

(A.M.Kapadia,
J.)

(J.C.Upadhyaya,
J.)

/moin

   

Top