Gujarat High Court
Ghavarchand vs State on 28 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/2675/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2675 of 2011
In
CRIMINAL
APPEAL No. 243 of 2010
=========================================================
GHAVARCHAND
KHETATAM DARJI, THRO' OMPRAKASH BHAVARLAL DARJI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
KRISHNA U MISHRA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 28/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Learned
advocate Ms.Krishna U.Mishra wants time to find out the nature of
offence for which Criminal Case No.28 of 2007 is filed before the
Special Court, Chittorgarh, Rajasthan under the NDPS Act and Sections
420, 406 and 120-B of IPC. Learned APP also to take instructions in
the matter. S.O.to 4.3.2011.
(RAVI
R.TRIPATHI,J)
(P.P.BHATT,J)
pathan
Top