Gujarat High Court
Shankarbhai vs State on 28 March, 2011
Gujarat High Court Case Information System
Print
CR.RA/26/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 26 of 2011
=========================================================
SHANKARBHAI
MANJIBHAI GANASAVA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ASHOK N PARMAR for
Applicant(s) : 1,
MR LR PUJARI, ADDL PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 21/03/2011
ORAL
ORDER
Notice
for final disposal returnable on 07.4.2011. Learned APP Mr.L.R.Pujari
waives service of notice on behalf of respondent-State.
Office
is directed to call for Record & Proceedings of Criminal Case
No.3081 of 2004 from the Court of learned Additional Judicial
Magistrate First Class, Godhra as well as Record & Proceedings of
Criminal Appeal No.5 of 2007 from the Court of learned Sessions
Judge, Panchmahals at Godhra so as to reach this Court on or before
7.4.2011.
[M.D.Shah,
J.]
syed/
Top