Gujarat High Court
Prakash vs State on 19 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/5221/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5221 of 2011
In
CRIMINAL
APPEAL No. 1247 of 1999
=========================================================
PRAKASH
CHANDUBHAI BAROT,THRO'MANJUBEN PRAKASHBHAI BAROT - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KB ANANDJIWALA for
Applicant(s) : 1,MS SUBHADRA G PATEL for Applicant(s) : 1,
MR. KL
PANDYA, APP for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 19/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule
returnable on 22.4.2011. Mr. Pandya, learned APP waives service for
the respondents.
(A.L.
DAVE, J.)
(BANKIM.N.MEHTA,
J.)
shekhar
Top