Gujarat High Court
Kalunath vs The on 21 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/5293/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5293 of 2007
In
CRIMINAL
APPEAL No. 1830 of 2006
=========================================================
KALUNATH
JAGGANATH JOGI & ORS - Applicant(s)
Versus
THE
STATE OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
HR PRAJAPATI for
Applicant(s) : 1 ? 2. MR MR
PRAJAPATI for Applicant(s) : 1 - 2.
MS HANSA PUNANI, APP for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANIL R. DAVE
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 04/10/2007
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE ANIL R. DAVE)
Name
of learned advocate Shri H.R. Prajapati be deleted as learned
advocate Shri M.R. Prajapati is appearing for the appellants.
RULE
returnable on 8th October, 2007. Learned APP Ms Hansa
Punani waives service of rule.
(ANIL
R. DAVE, J.) (H.B. ANTANI, J.)
siji
Top