Gujarat High Court High Court

Pravinsinh vs State on 17 November, 2008

Gujarat High Court
Pravinsinh vs State on 17 November, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/1059720/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10597 of 2007
 

In


 

CRIMINAL
APPEAL No. 585 of 1995
 

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

 

PRAVINSINH
NATHUSINH & 4 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KB ANANDJIWALA for
Applicant(s) : 1   5.                             MR AJ DESAI APP
for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 17/11/2008 

 

ORAL
ORDER

1. RULE.

Learned A.P.P. Mr.A.J. Desai waives service of Rule on behalf of the
respondent-State.

2. In
view of the averments made in the application, since the appeal is of
1995, it requires to be fixed for early hearing.

3. In
view of the above, the main appeal is fixed for final hearing in the
week commencing from 08.12.2008. The matter to be listed on board on
08.12.2008. The application is allowed. Rule is made absolute.

(H.B.ANTANI,
J.)

Hitesh

   

Top