Gujarat High Court High Court

Dilip vs State on 21 November, 2011

Gujarat High Court
Dilip vs State on 21 November, 2011
Author: D.H.Waghela,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15272/2011	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15272 of 2011
 

In


 

CRIMINAL
APPEAL No. 931 of 2007
 

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

 

DILIP
NIVRUTTI VARANDEY - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR RC KODEKAR ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE N.V. ANJARIA
		
	

 

 
 


 

Date
: 21/11/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Application
is disposed with the direction that main Criminal Appeal No.931 of
2007 may be listed for hearing on 24.11.2011
as learned counsel proposed to argue it only for reduction of
sentence.

Sd/-

(
D.H.Waghela, J.)

Sd/-

(
N.V.Anjaria, J.)

(KMG
Thilake)

   

Top