Gujarat High Court High Court

Ratiyabhai vs State on 18 April, 2011

Gujarat High Court
Ratiyabhai vs State on 18 April, 2011
Author: Mohit S. Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA
	  8674/2005     Order  dated  23/08/2005                            
	                     	             Page #  1

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8674 of 2005
 

In


 

CRIMINAL
APPEAL No. 1649 of 2004
 

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


 

RATIYABHAI
KAGADIYABHAI GAMIT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=================================================
 
Appearance :  
THROUGH
JAIL for Petitioner No(s).: 1. 
MS
SADHANA SAGAR for Petitioner No(s).: 1. 
MR AJ DESAI, APP
for Respondent No(s).:
1-2. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

                           and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 23/08/2005  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)

Rule
returnable on 30th August, 2005.

Mr
AJ Desai, learned APP waives service of Rule for the respondents.

[M.S.

SHAH, J.] [BANKIM N. MEHTA, J.]

sundar/-

   

Top