Gujarat High Court High Court

Mustakali vs State on 20 July, 2010

Gujarat High Court
Mustakali vs State on 20 July, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/126/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 126 of 2005
 

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

 

MUSTAKALI
MAHMEDBHAI SHAIKH & 4 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 113 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
M.IQBAL A SHAIKH for
Applicant(s) : 1 - 5.MR PURVISH J MALKAN for Applicant(s) : 1 -
5. 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
HL PATEL ADVOCATES
for Respondent(s) : 2 - 3, 6,10 - 11, 40, 44, 47, 49, 52, 58, 69, 84,
87,98 - 100, 102, 105, 111, 
None for Respondent(s) : 4 - 5,7 -
9,12 - 39,41 - 43,45 - 46, 48,50 - 51,53 - 57,59 - 68,70 - 83,85 -
86,88 - 97, 101,103 - 104,106 - 110,112 -
114. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 07/03/2007 

 

 
ORAL
ORDER

:

S.O.

to 13.03.2007 at the request made on behalf of Mr.Shaikh.
Interim relief granted earlier is extended till then.

Sd/-

(
D.H.Waghela, J.)

(KMG
Thilake)

   

Top