Gujarat High Court
Kanu vs State on 5 May, 2011
Gujarat High Court Case Information System
Print
CR.MA/6142/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6142 of 2011
In
CRIMINAL
APPEAL No. 614 of
2007
=========================================================
KANU
SHANABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KARTIK PANDYA, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
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)
RULE,
returnable on 10TH
MAY, 2011.
Mr.
Kartik Pandya, learned Additional Public Prosecutor, waives service
of notice of rule on behalf of the respondent-State.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
Umesh/
Top