Gujarat High Court High Court

Koli vs State on 16 July, 2010

Gujarat High Court
Koli vs State on 16 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

X-OST/263/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CROSS
OBJECTION (STAMP NUMBER) No. 263 of 2009
 

In


 

FIRST
APPEAL No. 2413 of 2009
 

To


 

CROSS
OBJECTION (STAMP NUMBER) No. 285 of 2009
 

In


 

FIRST
APPEAL No. 2435 of 2009
 

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

 

KOLI
PATEL JAVJIBEN MOTIBHAI - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
AMRITA AJMERA for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 16/07/2010 

 

 
COMMON
ORAL ORDER

Learned
advocate Ms.Ajmera is granted four weeks time to move necessary
application in the aforesaid First Appeals so as to seek a direction
for deposit of the amount and withdrawal therefrom to pay the court
fee.

(RAVI
R. TRIPATHI, J.)

karim

   

Top