Gujarat High Court High Court

Sajan vs State on 18 April, 2011

Gujarat High Court
Sajan vs State on 18 April, 2011
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4871/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4871 of 2011
 

In


 

CRIMINAL
APPEAL No. 448 of 2009
 

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

 

SAJAN
VALSANG PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.MRUDUL
M BAROT for
Applicant(s) :MR YS JOSHI for Applicant(s) :  
MR KL PANDYA,
ADDL.PUBLIC PROSECUTOR for
Respondents. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 18/04/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Rule
returnable on 21.4.2011. Mr.K.L.Pandya, learned A.P.P., waives
service of notice for the respondents.

[A.L.Dave,J.]

[Bankim
N.Mehta,J.]

patel)

   

Top