Gujarat High Court High Court

Shamalbhai vs Unknown on 22 June, 2011

Gujarat High Court
Shamalbhai vs Unknown on 22 June, 2011
Author: A.L.Dave, Honourable Bankim.N.Mehta,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1729/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1729 of 2005
 

With


 

CRIMINAL
APPEAL No. 735 of 2006
 

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

 

SHAMALBHAI
CHIMANBHAI VASAVA - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=========================================================
 
Appearance
: 
MS
SANDHYA D NATANI for
Appellant(s) : 1, 
MR. PANDYA, APP, for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 22/06/2011 

 

ORAL
ORDER

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

During
the course of hearing it transpired that two of the convicts
Punambhai Chimanbhai Vasava and Jaisangbhai Vajesangbhai Vasava have
not preferred appeals and are undergoing sentence at Baroda Central
prison. Registry is directed to write to the authorities of the
Baroda Central Prison to produce said two convicted prisoners before
this Court tomorrow i.e. on 23.6.2011. The appellants shall also be
kept present before this Court tomorrow. A copy of this order shall
be furnished to learned APP, Mr. K.L. Pandya.

(A.L. DAVE, J)                            (BANKIM N. MEHTA, J)
 

 



    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top