Gujarat High Court
Abdulla vs The on 19 March, 2009
Gujarat High Court Case Information System
Print
CR.RA/390/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 390 of 2005
=========================================================
ABDULLA
JUMMA MANDHARA - Applicant(s)
Versus
THE
STATE OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
DK NAKRANI for Applicant(s) : 1,
MR DEVANG
VYAS, APP. for Respondent(s) : 1,
NOTICE SERVED for Respondent(s)
: 2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 19/03/2009
ORAL
ORDER
Learned
Advocate for the petitioners states that a group of matters involving
the same issue are filed and are required to be heard together by any
one Court.
Accordingly,
the Registry is directed to obtain necessary orders and see that
Criminal Revision Application Nos. 386 of 2005, 387 of 2005, 388 of
2005 and 389 of 2005 are all listed together along with this petition
on 26.3.2009
before any one Court.
(D.A.Mehta,
J.)
M.M.BHATT
Top