Gujarat High Court
Criminal Misc.Application No. … vs Mr Aj Desai on 3 August, 2010
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION No 7896 of 2002
--------------------------------------------------------------
DHARMENDRABHAI MAHENDRABHAI VORA
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. Criminal Misc.Application No. 7896 of 2002
MR KIRTIDEV R DAVE for Petitioner No. 1
MR AJ DESAI, AP for Respondent No. 1 - State
MS SNEHA A JOSHI for Respondent No. 2
--------------------------------------------------------------
CORAM : MR.JUSTICE SHARAD D.DAVE
Date of Order: 03/05/2003
ORAL ORDER
Heard Mr.K. R. Dave, learned advocate for the
petitioner and Mr.A.J.Desai, learned APP for the
respondent No.1 – State. Ms. Sneha Joshi, learned
advocate for the respondent No.2 is absent.
Leave to appeal is granted. The office is
directed to place Criminal Appeal in regular board. In
view of this, this Criminal Misc. Application is disposed
of. Notice is discharged.
03.05.2003[Sharad D. Dave,J.]
vijay