Gujarat High Court
Dinubhai vs The on 9 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/14373/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14373 of 2010
In
CRIMINAL
APPEAL No. 36 of 2005
=========================================================
DINUBHAI
GOHABHAI KATHI - Applicant(s)
Versus
THE
STATE OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
YOGESH S LAKHANI for
Applicant(s) : 1,M/S S G ASSOCIATES for Applicant(s) : 1,
MS CM
SHAH ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 09/12/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
It
is stated by learned advocate Mr Gondalia for the applicant that the
paper-books are already received by the Registry. The
applicant-appellant is in jail for more than ten years. Under the
circumstances, this application is disposed of with a direction to
the Registry to list the appeal for final hearing in the next Board.
(A.L.
DAVE, J.)
(V.M.
SAHAI, J.)
zgs/-
Top