Gujarat High Court High Court

Shaktisinh vs State on 4 March, 2010

Gujarat High Court
Shaktisinh vs State on 4 March, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14227/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14227 of 2009
 

In


 

CRIMINAL
APPEAL No. 2529 of 2009
 

With


 

CRIMINAL
MISC.APPLICATION No. 14228 of 2009
 

In
CRIMINAL APPEAL No. 2529 of 2009
 

With


 

CRIMINAL
APPEAL No. 2529 of 2009
 

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

 

SHAKTISINH
CHAKUBHAI BAHADURSINH GOHIL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MADANSINGH
O BAROD for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 04/03/2010  
ORAL ORDER

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

Learned
advocate Mr Barod does not press these applications and the appeal in
view of the fact that the applicant-appellant has already filed
Criminal Appeal No.733 of 2009, which has been admitted.

Both
these applications and the appeal thus stand disposed of.

(A.L.

DAVE, J.)

(BANKIM
N. MEHTA, J.)

zgs/-

   

Top