Gujarat High Court High Court

State vs Koli on 6 December, 2010

Gujarat High Court
State vs Koli on 6 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/762/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 762 of 2005
 

With


 

FIRST
APPEAL No. 792 of 2005
 

With


 

FIRST
APPEAL No. 800 of 2005
 

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


 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

KOLI
PARBAT ARJAN & 7 - Defendant(s)
 

=========================================================
Appearance : 
MR
NIRAJ SONI ASST GOVERNMENT PLEADER
for Appellant(s) : 1, 
MR
BP DALAL for Defendant(s) : 1 - 3. 
UNSERVED-EXPIRED (R) for
Defendant(s) : 4 - 5,7 - 8. 
RULE SERVED for Defendant(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 06/12/2010 

 

 
 
ORAL
ORDER

Learned
Assistant Government Pleader to take steps for unserved / expired
respondents, failing which the matter shall stand dismissed.

Matter
to come up for hearing on 24/12/2010.

(K
S JHAVERI, J.)

sompura

   

Top