Gujarat High Court High Court

Jashavantsinh vs Unknown on 25 April, 2011

Gujarat High Court
Jashavantsinh vs Unknown on 25 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/271/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 271 of 2011
 

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

 

JASHAVANTSINH
KANAKSINH SINORA - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Opponent(s)
 

=========================================================
 
Appearance
: 
Mr.Y.J.
PATEL for
Appellant(s) : 1, 
Mr.KARTIK PANDYA, ADDL PUBLIC PROSECUTOR for
Opponent(s) : 1, 
None for Opponent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 25/04/2011 

 

 
ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE RAVI
R.TRIPATHI)

Learned
advocate Mr.Y.J. Patel for the appellant wants two days time to
remove office objections. Time as prayed for is granted. If the
objections are not removed within two days hereafter the matter shall
stand dismissed for non prosecution without reference to the Court.

(RAVI
R. TRIPATHI, J.)

(P.P.

BHATT, J.)

karim

   

Top