Gujarat High Court High Court

Mukeshkumar vs State on 10 October, 2011

Gujarat High Court
Mukeshkumar vs State on 10 October, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13604/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13604 of 2011
 

In


 

CRIMINAL
APPEAL No. 317 of 2003
 

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

 

MUKESHKUMAR
MANGILAL ACHARYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJAY L PANDAV for
Applicant(s) : 1, 
MR KARTIK PANDYA, APP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 10/10/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

The
application was not pressed with a view to filing separate fresh
Special Criminal Application in respect of the grievance of the
applicant concerned. Permission being granted, the application is
disposed with liberty to the applicant to file fresh Special Criminal
Application.

(D.H.WAGHELA,
J.)

(J.C.UPADHYAYA,
J.)

*
Pansala.

   

Top