Gujarat High Court
Kalabhai vs State on 21 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/2253/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2253 of 2011
In
CRIMINAL
APPEAL No. 459 of 2010
=========================================================
KALABHAI
HAMIRBHAI KACHHOT, THRO' BHIKHABHAI DEVASHIBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1,MS SHUBHA B TRIPATHI for Applicant(s) : 1,
MR JK
SHAH, APP for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 21/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
RULE returnable
on 25.02.2011. Mr.J.K.Shah, learned APP, waives service of
Rule on behalf of the respondent – State.
(Ravi
R.Tripathi, J.)
(P.P.Bhatt,
J.)
*Shitole
Top