Gujarat High Court High Court

Appearance : vs Unknown on 25 November, 2010

Gujarat High Court
Appearance : vs Unknown on 25 November, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1021/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1021 of 2005
 

 


 

 


 

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


 

HUSSAINBHAI
KASAMBHAI 

 

Versus
 

STATE
OF GUJARAT 

 

=========================================
 
Appearance : 
MR
BHARAT R PANDYA for
Appellant 
PUBLIC PROSECUTOR for
Opponent 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 15/11/2010 

 

ORAL
ORDER

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

1 Mr.

Vishal K. Shevak, learned Advocate states that Mr. Bharat R.
Pandya, learned Advocate,who has been appointed as Advocate from the
panel of Legal Aid, to assist the appellant – accused has
already shown his unwillingness to continue as an Advocate and
intimation in this regard has already been sent to the Registrar.

2 In
view of this, Registry is directed to delete the name of Mr. Bharat
R. Pandya, as Advocate for the appellant – accused, and
appoint another Advocate in his place and also to supply a set of
paper book to the newly appointed Advocate from the panel of Legal
Aid, to assist the appellant – accused, who is in jail.

(A.M.KAPADIA,
J.)

(B.N.

MEHT, J.)

pnnair

   

Top