Gujarat High Court High Court

Ajay vs State on 8 February, 2011

Gujarat High Court
Ajay vs State on 8 February, 2011
Author: Anil R. H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9182/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9182 of 2007
 

IN


 

CRIMINAL
APPEAL No. 1223 of 2006
 

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

 

AJAY
VAGHJIBHAI KARENA - Applicant
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=========================================================
 
Appearance
: 
MR
HARSHIT S TOLIA for
the Applicant.  
MS HANSA PUNANI, ADDITIONAL PUBLIC PROSECUTOR for
the
Respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANIL R. DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 31/08/2007 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE ANIL R. DAVE)

Looking
to the facts of the case, it is directed that Criminal Appeal No.
1223 of 2006 be notified for Final Hearing on 11th
September, 2007.

In
view of the above order, learned Advocate Shri H. S. Tolia does not
press this application. Application stands disposed of as not
pressed.

[ANIL
R. DAVE, J.]

[H.

B. ANTANI, J.]

/shamnath

   

Top