Gujarat High Court High Court

Jayantibhai vs State on 18 March, 2009

Gujarat High Court
Jayantibhai vs State on 18 March, 2009
Author: Bhagwati Prasad,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/283120/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2831 of 2009
 

In


 

CRIMINAL
APPEAL No. 121 of 2003
 

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

 

JAYANTIBHAI
RATILAL PANCHAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PR NANAVATI for
Applicant 
MR.
DA DESAI, ADDL. PUBLIC
PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 18/03/2009 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

The
present application is dismissed with a direction to the Office to
list the main appeal for hearing as per Roster.

(BHAGWATI
PRASAD, J.)

(BANKIM
N. MEHTA, J.)

shekhar/-

   

Top