Gujarat High Court High Court

Bhikhubhai vs State on 27 August, 2010

Gujarat High Court
Bhikhubhai vs State on 27 August, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/856/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 856 of 2010
 

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

BHIKHUBHAI
RANCHHODBHAI DABHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 13 - Respondent(s)
 

======================================
Appearance : 
MRRUSHABHRSHAH
for Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR
AD SHAH for Respondent(s) : 2, 
MR DIPEN A DESAI for Respondent(s)
: 2, 
MR MANISH M DESAI for Respondent(s) : 2, 
MR KUNAN B NAIK
for Respondent(s) : 3 - 4. 
MR PRAVIN GONDALIYA for Respondent(s) :
5, 
MR JM PANCHAL for Respondent(s) : 6 - 7, 10, 
MRKJPANCHAL for
Respondent(s) : 6 - 7, 10, 
MR SUDHIR SHAH for Respondent(s) :
8, 
NOTICE SERVED BY DS for Respondent(s) : 9, 14, 
MR BC DAVE
for Respondent(s) : 11, 
DS AFF.NOT FILED (N) for Respondent(s) :
12 - 13. 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH 
			
			 

H.SHUKLA
		
	

 

Date
: 27/08/2010  
 
ORAL ORDER

At
the joint request made by learned advocate Mr.Rushabh Shah as well as
learned advocates Mr.Dipen Desai, Mr.K.J.Panchal, Mr.J.B.Pardiwala,
Mr.B.B.Naik, learned senior counsel and Mr.Poojari, learned APP,
matter to be listed on 31.08.2010 before this Court only with a view
to ascertain and confirm by keeping respondent No.2-complainant
personally present.

[RAJESH
H. SHUKLA, J.]

Amit/-

   

Top