Gujarat High Court
Premchand vs State on 27 January, 2011
Gujarat High Court Case Information System
Print
CR.MA/763/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 763 of 2011
In
CRIMINAL
APPEAL No. 898 of 2009
=========================================================
PREMCHAND
MEVALAL JESWAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
SANDHYA D NATANI for Applicant.
MR LB DABHI, ADDL.PUBLIC
PROSECUTOR for
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 27/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule
returnable on 28.01.2011. Learned A.P.P. Mr.L.B.Dabhi waives service
of notice of rule for the respondents.
[A.L.Dave,J.]
[V.M.Sahai,J.]
(patel)
Top