Gujarat High Court
Anish vs State on 13 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/6355/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6355 of 2007
In
CRIMINAL
APPEAL No. 856 of 2007
=========================================================
ANISH
AHMED MUKHTYAR SHAIKH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
MEHUL H RATHOD for
Applicant(s) : 1,
MR PD BHATE, LD.APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 13/07/2007
ORAL
ORDER
Heard
Shri Mehul H. Rathod, learned counsel appearing for the applicant
and Shri P.D. Bhate, learned Additional Public Prosecutor,
appearing on behalf of the opponent-State.
Notice,
returnable on 20th July 2007. The formal service of
notice is waived by Shri P.D.Bhate, learned Additional Public
Prosecutor, on behalf of the opponent-State.
Meanwhile,
the Registry is directed to call for R & P from the concerned
trial Court so as to reach this Court on or before 19th
July 2007.
(C.K.
Buch, J)
Aakar
Top