Gujarat High Court High Court

Bhimjibhai vs State on 9 December, 2010

Gujarat High Court
Bhimjibhai vs State on 9 December, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14639/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14639 of 2010
 

In


 

CRIMINAL
APPEAL No. 1487 of 2009
 

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

 

BHIMJIBHAI
ZAVERBHAI DABHI,THRO' YOGESHBHAI BHIMJIBHAI DABHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
EE SAIYED for
Applicant(s) : 1, 
MR KL PANDYA, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE VIJAY MANOHAR SAHAI
		
	

 

 
 


 

Date
: 09/12/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Rule
returnable on 15.12.2010. Learned APP Mr.Pandya waives service of
notice of Rule on behalf of the respondent – State.

(A.L.Dave,J)

(V.M.Sahai,J)

pathan

   

Top