Gujarat High Court High Court

Sharif vs State on 2 May, 2011

Gujarat High Court
Sharif vs State on 2 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4672/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4672 of 2011
 

In


 

CRIMINAL
APPEAL No. 871 of 2010
 

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

 

SHARIF
MOHAMMED AMIR MOHAMMED KURESHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAJESH M AGRAWAL for
Applicant(s) : 1,MR YOGESH R AGRAWAL for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 02/05/2011 

 

ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE RAVI
R.TRIPATHI)

By
order dated 8th April 2011 the Registry was directed to
see that preparation of Paper Book is expedited, if it is already not
prepared.

It
is reported that till date the Paper Book is not ready. To await
preparation of Paper Book, at the request of the learned advocate for
the applicant, adjourned to 10th May 2011.

(RAVI
R. TRIPATHI, J.)

(P.P.

BHATT, J.)

karim

   

Top