Gujarat High Court High Court

Nijamuddin vs State on 21 October, 2010

Gujarat High Court
Nijamuddin vs State on 21 October, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12662/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12662 of 2010
 

In


 

CRIMINAL
APPEAL No. 179 of 2006
 

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


 

NIJAMUDDIN
KAMARUDDIN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
THROUGH
JAIL for
Applicant(s) : 1, 
Mr LR Pujari, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 21/10/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

RULE
returnable on 28th October, 2010. State to verify the genuineness
of the ground and the antecedents of the convict, if any.

[JAYANT
PATEL, J.]

[H
B ANTANI, J.]

msp

   

Top