Gujarat High Court High Court

Devjibhai vs State on 25 August, 2010

Gujarat High Court
Devjibhai vs State on 25 August, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4055/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4055 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 3245 of 2010
 

To


 

CRIMINAL
APPEAL No. 542 of 2010
 

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

 

DEVJIBHAI
BALUBHAI KHANDVI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DP KINARIWALA for
Applicant(s) : 1,MRRDKINARIWALA for Applicant(s) : 1, 
MR.
L.B.DABHI, APP for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 25/08/2010 

 

 
 
 


 

COMMON
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

By
consent of the learned Advocates appearing for the parties, instant
Criminal Misc. Application along with companion Criminal Misc.
Applications as well as Criminal Appeal, is adjourned to 30.8.2010.

(A.M.Kapadia,J)

(J.C.Upadhyaya,J)

Jayanti*

   

Top