Gujarat High Court
Premsukh vs State on 28 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/727/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 727 of 2010
In
CRIMINAL
APPEAL No. 874 of 2007
=========================================
PREMSUKH
TRILOKCHAND CHANDAK - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MS
JAYSHREE C BHATT for
Applicant(s) : 1,
MR ASHISH M DAGLI for Applicant(s) : 1,
MR LB DABHI,
ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR. JUSTICE A.L.DAVE
and
HONOURABLE
MS. JUSTICE H.N.DEVANI
Date
: 28/01/2010
ORAL
ORDER
(Per :
HONOURABLE MR. JUSTICE A.L.DAVE)
Notice
returnable on 01st February, 2010. Mr. L.B. Dabhi, learned
Additional Public Prosecutor waives service of notice on behalf of
the respondent State.
(
A.L. Dave, J. )
(
Harsha Devani, J. )
hki
Top