Gujarat High Court High Court

Marjeena vs State on 1 April, 2010

Gujarat High Court
Marjeena vs State on 1 April, 2010
Author: Jayant Patel,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2957/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2957 of 2010
 

In


 

CRIMINAL
APPEAL No. 498 of 2010
 

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

 

MARJEENA
BEGUM @ SEEMA W/O MOHAMMED ASLAM KADAR SHAIKH & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
EE SAIYED for
Applicant(s) : 1 - 2. 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 01/04/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Rule
returnable on 27.4.2010.
Record and proceedings be called for from the trial Court, so as to
reach on or before 26.4.2010.

 

 


 

							(Jayant
Patel, J.)
 


 


 


1.4.2010						(Z.

K. Saiyed, J.)

vinod

   

Top