Gujarat High Court
Dashrathsinh vs State on 21 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/15122/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15122 of 2010
In
CRIMINAL
APPEAL No. 1588 of 2010
=========================================
DASHRATHSINH
BAPUSINH ZALA & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
ASHISH M DAGLI for the Applicants.
Mr. A.J.Desai, Additional
PUBLIC PROSECUTOR for the
Respondent.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 21/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule
returnable on 24th December, 2010. Learned Additional Public
Prosecutor Mr. A.J.Desai waives service of Rule for the respondent
State.
(A.L.Dave,J)
(V.M.Sahai,J)
***vcdarji
Top