Gujarat High Court
Revaram vs The on 18 April, 2011
Gujarat High Court Case Information System
Print
CR.MA
8666/2005 Order dated 23/08/2005
Page # 1
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8666 of 2005
In
CRIMINAL
APPEAL No. 829 of 2002
=================================================
REVARAM
CHHAGANRAM - Applicant(s)
Versus
THE
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