Gujarat High Court High Court

Jayendrasinh vs State on 10 May, 2011

Gujarat High Court
Jayendrasinh vs State on 10 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6630/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6630 of 2011
 

In


 

CRIMINAL
APPEAL No. 961 of 2008
 

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

 

JAYENDRASINH
@ SOMSINH DIPSINH RATHOD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
SHILPA R SHAH for
Applicant(s) : 1,MS SADHANA SAGAR for Applicant(s) : 1,MR GAJENDRA P
BAGHEL for Applicant(s) : 1, 
MR KARTIK PANDYA, APP for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 


 

Date
: 10/05/2011 

 

 
 
ORAL
ORDER

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

Learned
Advocate for the applicant does not press this application. She,
however, requests that appeal be expedited and a fixed date of final
hearing may be given.

Request
is granted.

The
appeal is fixed for final hearing on 04.07.2011.

The
application is disposed of as not pressed.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top