Gujarat High Court
==========================================Appearance vs Notice on 11 August, 2010
Gujarat High Court Case Information System
Print
CR.A/22020/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 220 of 2009
With
CRIMINAL
MISC.APPLICATION No. 5741 of 2009
In
CRIMINAL APPEAL No. 220
of 2009
==========================================
VISHNU
VERSHIBHAI KOLI AND OTHERS
Versus
STATE
OF GUJARAT
==========================================Appearance
:
MR ASHISH M
DAGLI for the Appellants
MR AJ DESAI, ADDL
PUBLIC PROSECUTOR for
the Opponent
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 12/05/2009
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
ORDER
IN CRIMINAL APPEAL :
ADMIT.
ORDER
IN CRIMINAL MISC. APPLICATION :
NOTICE
returnable on 22.06.2009. Mr. A.J. Desai, learned A.P.P., waives
service of notice for the respondent State.
(BHAGWATI
PRASAD, J.)
(BANKIM
N. MEHTA, J.)
omkar
Top