Gujarat High Court High Court

Bhanabhai vs State on 9 November, 2011

Gujarat High Court
Bhanabhai vs State on 9 November, 2011
Author: Jayant Patel, H.B.Antani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12756/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12756 of 2010
 

In


 

CRIMINAL
APPEAL No. 1322 of 2008
 

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


 

BHANABHAI
KALUBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
THROUGH
JAIL for
Applicant(s) : 1, 
Mr LR Pujari, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 21/10/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

RULE
returnable on 28th October, 2010. Learned APP waives service of
Rule for the State. The State to verify the genuineness of the
grounds and the antecedents of the convict, if any.

[JAYANT
PATEL, J.]

[H
B ANTANI, J.]

msp

   

Top