Gujarat High Court
Narbheram vs State on 22 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/5362/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5362 of 2011
In
CRIMINAL
APPEAL No. 282 of 2010
=========================================================
NARBHERAM
SAVAJI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KL PANDYA, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 22/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Stale
cause. Hence, rejected.
[A.L.Dave,J.]
[Bankim
N.Mehta,J.]
(patel)
Top