Gujarat High Court High Court

Noel vs State on 19 June, 2008

Gujarat High Court
Noel vs State on 19 June, 2008
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCR.A/1132/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1132 of 2008
 

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

NOEL
SILVANS CHRISTIE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

====================================== 
Appearance
: 
MR PM VYAS for Applicant(s) :
1,MR HIREN P VYAS for Applicant(s) : 1,MS
SEJAL H VYAS for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) : 2 - 3. 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 19/06/2008 

 

 
 
ORAL
ORDER

The
petitioner is directed to deposit Rs.5,000/- [Rupees five thousand
only] in the Registry of this Court, to see the bonafides in the
allegations, within three days.

List
it on 24.06.2008.

(
Y. R. MEENA, C.J.)

(
J .C. UPADHYAYA, J. )

*Pansala

   

Top