Gujarat High Court
Narmadashankar vs The on 4 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/506220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5062 of 2008
In
CRIMINAL
APPEAL No. 2329 of 2006
====================================================
NARMADASHANKAR
@ PAPPU RAMANLAL THAKAR - Applicant(s)
Versus
THE
STATE OF GUJARAT - Respondent(s)
====================================================
Appearance :
MR
PK SHUKLA for Applicant(s) : 1,MR RAJESH M
AGRAWAL for Applicant(s) : 1,MR YOGESH R
AGRAWAL for Applicant(s) : 1,
MR UR
BHATT, APP for Respondent(s) :
1,
====================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 04/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Appeal
is ordered to be listed for final hearing. In light of this order,
learned advocate does not press this application for suspension of
sentence.
(A.L.DAVE,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top