Gujarat High Court High Court

Mohan vs State on 6 April, 2011

Gujarat High Court
Mohan vs State on 6 April, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/500/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 500 of 2010
 

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

 

MOHAN
DYE-CHEM INDUSTRIES, THRO'PROPRIETOR, K K AGGARWAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) : 2, 
MR MIHIR H PATHAK for Respondent(s)
: 2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 14/03/2011 

 

 
 
ORAL
ORDER

The
applicant – party in person, is present and contended that he
is a poor man and financially he is not sound. He prayed that he may
be provided the Advocate from the Legal Aid to defend his case.

In
view of above, office is directed to do the needful and provide the
Advocate from the Legal Aid to the applicant.

S.O.

to 19.4.2011.

(Z.K.SAIYED,
J.)

sas

   

Top