Gujarat High Court High Court

Karshanbhai vs State on 9 February, 2010

Gujarat High Court
Karshanbhai vs State on 9 February, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1234/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1234 of 2010
 

In


 

CRIMINAL
APPEAL No. 2158 of 2009
 

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

 

KARSHANBHAI
UJABHAI BHUTAKA (PATEL) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KD PARMAR for
Applicant(s) : 1,MRTUSHARCHAUDHARY for Applicant(s) : 1, 
MR DEVANG
VYAS, ADDL.PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 09/02/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Rule,
returnable
on 15.02.2010. Learned A.P.P., Mr.Vyas, waives service of notice of
Rule for respondent State.

(Ravi
R.Tripathi, J.)

(J.C.Upadhyaya,
J.)

(binoy)

   

Top