Gujarat High Court
Haresh vs State on 6 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/10715/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10715 of 2010
In
CRIMINAL
APPEAL No. 1499 of 2010
with
CRIMINAL
APPEAL NO. 1499 of 2010
=========================================
HARESH
UDABHAI BAROT - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
IM PANDYA for the Applicant.
Mr. K.L.Pandya, Additional PUBLIC
PROSECUTOR for the
Respondents.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 08/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
In
view of the fact that State Appeal has been admitted, this
application and Appeal are not entertained by this Court and stand
dismissed without any observations on merits.
(A.L.Dave,J)
(V.M.Sahai,J)
***vcdarji
Top