Gujarat High Court
Sanjay vs Unknown on 30 July, 2010
Gujarat High Court Case Information System
Print
CR.A/603/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 603 of 2010
=========================================================
SANJAY
RAMDULARE CHAUHAN - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
MR
HD RANA for
Appellant(s) : 1,
MR LB DABHI, ADDL.PUBLIC PROSECUTOR for
Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 30/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Appeal
admitted. Mr.Bhuvnesh Rupera,
learned advocate appears and states that he represents the original
complainant. He, therefore, seeks to file Vakalatnama representing
the complainant, so that he can assist the Public Prosecutor or the
Addl.Public Prosecutor during the entire proceedings of this appeal.
Registry is directed to accept the Vakalatnama of Mr.Bhuvnesh Rupera,
representing the original complainant.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top