Gujarat High Court High Court

Aher vs State on 23 September, 2010

Gujarat High Court
Aher vs State on 23 September, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/5256/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 5256 of 1998
 

To


 

FIRST
APPEAL No. 5260 of 1998
 

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

AHER
RANMAL NARAN – Appellant(s)

Versus

STATE
OF GUJARAT & 2 – Defendant(s)

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

Appearance
:

MR
TUSHAR L SHETH for
Appellant(s) : 1,
MR HL JANI, ASST.GOVERNMENT PLEADER for
Defendant(s) : 1 –

3.
=========================================================

CORAM
:

HONOURABLE
MR.JUSTICE A.M.KAPADIA

and

HONOURABLE
MR.JUSTICE J.C.UPADHYAYA

Date
: 23/09/2010

ORAL
COMMON ORDER

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

Mr.Tushar
L.Sheth, learned advocate for the appellant prays to adjourn the
matter to enable him to verify all appeals.

Prayer
made by him has not been opposed by Mr.H.L.Jani, learned AGP for the
respondent – State of Gujarat.

Hence,
by consent, matter is adjourned to 07.10.2010.

(A.M.KAPADIA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top