Gujarat High Court High Court

Bachubhai vs State on 12 May, 2011

Gujarat High Court
Bachubhai vs State on 12 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6775/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6775 of 2011
 

In


 

CRIMINAL
APPEAL No. 169 of 2007
 

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

 

BACHUBHAI
KHIMJIBHAI DAMOR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SADHANA SAGAR for
Applicant(s) : 1,MR NIRAL R MEHTA for Applicant(s) : 1, 
Mr.KARTIK
PANDYA, ADDL PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 12/05/2011 

 

ORAL ORDER

(Per : HONOURABLE MR.JUSTICE P.P.BHATT)

The
learned advocate for the applicant has not pressed this application.
Hence this application is disposed of as not pressed. However, at the
request of the learned advocate for the applicant the appeal is
ordered to be expedited and is fixed for hearing on 14th
July 2011.

(RAVI
R. TRIPATHI, J.)

(P.P.

BHATT, J.)

karim

   

Top