Gujarat High Court High Court

Narendrabhai vs State on 1 December, 2010

Gujarat High Court
Narendrabhai vs State on 1 December, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11635/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11635 of 2010
 

In


 

CRIMINAL
APPEAL No. 1624 of 2010
 

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


 

NARENDRABHAI
BHANUSHANKAR JOSHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance
: 
M/S
S G ASSOCIATES for Applicant(s) : 1, 
MR HH PARIKH ADDITIONAL
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 01/12/2010 

 

 
 
ORAL
ORDER

The
applicant has preferred this application for suspending the
conviction imposed by the learned trial Court. Present applicant is
on bail. Learned APP Mr. Parikh prays for two weeks’ time.

The
matter is adjourned to 21.12.2010.

(Z.K.SAIYED,
J.)

ynvyas

   

Top