Gujarat High Court High Court

Jethaji vs State on 22 July, 2008

Gujarat High Court
Jethaji vs State on 22 July, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/9674/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9674 of 2008
 

In


 

CRIMINAL
APPEAL No. 1082 of 2002
 

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

 

JETHAJI
KUVARJI THAKOR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for the
Applicant. 
Mr. A.J.Desai, Addl. PUBLIC
PROSECUTOR for the
Respondents. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

			Date
: 22/07/2008 

 

 
				ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Rule.

Learned Assistant Government Pleader Mr. A.J.Desai waives service of
Rule on behalf of the respondents.

2. As
the appeal of the applicant is of the year 2002, even otherwise also,
as per his turn, his appeal is required to be listed for final
hearing. In view of this, no order is required to be passed on this
application. This application is disposed of accordingly. Rule is
discharged.

(R.P.Dholakia,J)

(D.N.Patel,J)

***darji

   

Top