Gujarat High Court High Court

Vijay vs Vallabhbhai on 10 May, 2011

Gujarat High Court
Vijay vs Vallabhbhai on 10 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4212/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4212 of 2011
 

In


 

CRIMINAL
APPEAL No. 195 of 2005
 

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

 

VIJAY
HARIRAM SONI & 1 - Applicant(s)
 

Versus
 

VALLABHBHAI
GOKALBHAI & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MJ MEHTA for
Applicant(s) : 1 - 2. 
None for Respondent(s) : 1 - 5,7 - 8. 
ABATED
for Respondent(s) : 6, 
PUBLIC PROSECUTOR for Respondent(s) :
9, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 10/05/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

The
present application is filed by two applicants praying that “Your
Lordships may be pleased to permit Mr.Vijaykumar Hariram Soni and
Mr.Dipesh Vipinbhai Soni (Applicants herein) to be joined as party
respondents in Criminal Appeal No.195/05.”

Rule.

Learned APP Mr.Kartik Pandya waives service of notice of rule on
behalf of respondent No.9 – State.

Learned
advocate for the applicants states that a copy is served to learned
advocate Mr.Y.V.Brahmbhatt for respondent Nos.1 to 8 who are original
accused. Learned advocate Mr.Y.V.Brahmbhatt is not present. The
matter is adjourned to 11.5.2011.

(RAVI
R.TRIPATHI,J)

(P.P.BHATT,J)

pathan

   

Top