Gujarat High Court High Court

Dhanabhai vs State on 31 July, 2008

Gujarat High Court
Dhanabhai vs State on 31 July, 2008
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/450/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 450 of 2007
 

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

 

DHANABHAI
CHATURBHAI THAKOR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HN BRAHMBHATT for
Applicant(s) : 1, 
MR. K.C.SHAH, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 31/07/2008 

 

 
 
ORAL
ORDER

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

RULE.

To be heard with Criminal Appeal No. 575 of 2008.

Mr.

K.C.Shah, learned APP appears and waives service of notice of Rule
on behalf of Respondent No.1-State of Gujarat.

(A.M.Kapadia,J)

(Z.K.Saiyed,J)

Jayanti*

   

Top