Gujarat High Court
Dabhi vs State on 6 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/3270/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3270 of 2011
In
CRIMINAL
MISC.APPLICATION No. 3170 of 2007
In
CRIMINAL APPEAL No. 204 of 1999
=========================================================
DABHI
AJITSINH PRABHATSINH,THRO' KULDEEPSINH AJITSINH DABHI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MS
HANSA V PATEL for
Applicant(s) : 1,
MR DC SEJPAL ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 14/03/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
application is dismissed being not maintainable as the appeal having
already been dismissed.
(A.L.
DAVE, J.)
(R.M.
CHHAYA, J.)
zgs/-
Top