Gujarat High Court
Kalpesh vs State on 7 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/11840/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11840 of 2010
In
CRIMINAL
APPEAL No. 1219 of 2010
=========================================================
KALPESH
LAGARBHAI JINJALA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
Mr L R Pujari, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 07/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
RULE
returnable on 13.10.2010. Mr LR Pujari, learned APP waives service
of Rule on behalf of the respondent-State. Meanwhile, the State to
verify the genuineness of the grounds and the antecedents of the
convict.
[JAYANT
PATEL, J.]
[H
B ANTANI, J.]
msp
Top