Gujarat High Court
Bhikhabhai vs Unknown on 21 March, 2011
Gujarat High Court Case Information System
Print
CR.A/1867/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1867 of 2006
=======================================================
BHIKHABHAI
RAMSHIBHAI GOJIYA & 4 - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=======================================================
Appearance :
MR
PM THAKKAR for M/S THAKKAR ASSOC. for
Appellant(s) : 1 - 5.
MR HL JANI APP
for Opponent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/10/2007
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Heard.
Admit.
Appeal
is ordered to be expedited as requested by the learned counsel for
the appellants.
Office
is directed to place Criminal Appeal on the final hearing board after
receiving the paper book.
(R.P.DHOLAKIA,
J.) (K.S.JHAVERI, J.)
/patil
Top