Gujarat High Court High Court

Sakil vs State on 17 September, 2008

Gujarat High Court
Sakil vs State on 17 September, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11600/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11600 of 2008
 

In


 

CRIMINAL
APPEAL No. 943 of 2008
 

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

 

SAKIL
HUSSAIN AHEMAD HUSSAIN BALOCH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MP SHAH for
Applicant(s) : 1,MS.
KRUTI M SHAH for
Applicant(s) : 1, 
PUBLIC
PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 17/09/2008 

 

 
 
ORAL
ORDER

Heard learned advocate Mr.Japan Dave
for Mr.M.P.Shah.

Office is directed to call for the
record and proceedings of Sessions Case No. 190 of 2005 from the
Court of learned Addl.Sessions Judge & Presiding Officer, Fast
Track Court No.4, Vadodara. S.O. to 25.9.2008.

(M.D.Shah, J.)

Sreeram.

   

Top