Gujarat High Court
Shekhar vs State on 30 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/14351/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14351 of 2010
In
CRIMINAL
APPEAL No. 552 of 2009
=========================================================
SHEKHAR
VASANTBHAI BHATIYA, THRO BALUBHAI JULALBHAI PATIL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
KD PARMAR for
Applicant(s) : 1,MR BS SUPEHIA for Applicant(s) : 1,
MR KL PANDYA,
ADDL.PUBLIC PROSECUTOR for
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 30/11/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule
returnable on 3.12.2010. Learned A.P.P. Mr.Pandya waives service of
notice of rule on behalf of the respondents.
[A.L.Dave,J.]
[V.M.Sahai,J.]
(patel)
Top