Gujarat High Court High Court

Mohammad vs State on 30 April, 2010

Gujarat High Court
Mohammad vs State on 30 April, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2519/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2519 of 2010
 

In


 

CRIMINAL
APPEAL No. 450 of 2010
 

With


 

CRIMINAL
APPEAL No. 450 of 2010
 

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

 

MOHAMMAD
HUSSAIN GULAM HUSSAIN SHAIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RUSHABH R SHAH for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 30/04/2010  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Let
the matter receive consideration by a Bench to which neither of us is
a party.

(A.L.

DAVE, J.)

(BANKIM
N. MEHTA, J.)

zgs/-

   

Top