Gujarat High Court High Court

Lalit vs State on 26 March, 2010

Gujarat High Court
Lalit vs State on 26 March, 2010
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2238/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2238 of 2009
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 1855 of 2008
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 2259 of 2008
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 1811 of 2009
 

With


 

CRIMINAL
MISC.APPLICATION No. 1240 of 2010
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 1811 of 2009
 

With


 

CRIMINAL
MISC.APPLICATION No. 14872 of 2008
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 1855 of 2008
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 2176 of 2009
 

With


 

CRIMINAL
MISC.APPLICATION No. 822 of 2010
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 2259 of 2008
 

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

 

LALIT
BABUBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
ARCHANA R ACHARYA for
Applicant(s) : 1, 
MR RC KODEKAR, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 26/03/2010 

 

 
 
ORAL
ORDER

Arguments
are heard. Orders reserved.

26.3.2010 (Jayant
Patel, J.)

vinod

   

Top