Gujarat High Court High Court

Shekhar vs State on 30 November, 2010

Gujarat High Court
Shekhar vs State on 30 November, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14351/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14351 of 2010
 

In


 

CRIMINAL
APPEAL No. 552 of 2009
 

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

 

SHEKHAR
VASANTBHAI BHATIYA, THRO BALUBHAI JULALBHAI PATIL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KD PARMAR for
Applicant(s) : 1,MR BS SUPEHIA for Applicant(s) : 1, 
MR KL PANDYA,
ADDL.PUBLIC PROSECUTOR for
Respondents. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE VIJAY MANOHAR SAHAI
		
	

 

 
 


 

Date
: 30/11/2010 

 

ORAL
ORDER

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

Rule
returnable on 3.12.2010. Learned A.P.P. Mr.Pandya waives service of
notice of rule on behalf of the respondents.

[A.L.Dave,J.]

[V.M.Sahai,J.]

(patel)

   

Top