Gujarat High Court High Court

Jayesh vs State on 5 May, 2011

Gujarat High Court
Jayesh vs State on 5 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/910/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 910 of 2011
 

In


 

CRIMINAL
APPEAL No. 331 of 2011
 

With
 

CRIMINAL
APPEAL No. 331 of 2011
 

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

 

JAYESH
@ PANCHA MULJIBHAI SATODIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 15 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHARAT T RAO for
Applicant(s) : 1, 
MR KARTIK PANDYA, APP for Respondent(s) : 1, 
MR
PB KHANDHERIA for Respondent(s) : 2 - 8,10 - 11,13 - 16. 
None for
Respondent(s) : 9,
12, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 


 

Date
: 05/05/2011 

 

 
 
ORAL
ORDER

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

Learned
Advocate Mr.B.T.Rao for the applicant-appellant states that the State
has also filed an appeal being Criminal Appeal No.75 of 2011. He
requested that if both the matters could be heard together.

Request
is granted.

Registry
is directed to notify this matter along with Criminal Appeal No.75 of
2011 on 10.05.2011.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top