Gujarat High Court
Ranmalsinh vs State on 27 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/2456/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2456 of 2011
In
CRIMINAL
APPEAL No. 132 of 2004
=========================================================
RANMALSINH
@ AJIT AMARSINH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KL PANDYA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1
-2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 25/02/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rejected
in view of the fact that the appeal is listed for final hearing on
our Board and is likely to be heard soon.
(A.L.
DAVE, J.)
(R.M.
CHHAYA, J.)
zgs/-
Top