Gujarat High Court High Court

State vs Ashok on 22 September, 2008

Gujarat High Court
State vs Ashok on 22 September, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/604/1992	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 604 of 1992
 

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

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

ASHOK
SHAKTIDAN GADHVI & 3 - Opponent(s)
 

=========================================================
 
Appearance
: 
PUBLIC
PROSECUTOR for
Appellant(s) : 1,MR YV BRAHMBHATT for Appellant(s) : 1,MR VIJAL P
DESAI for Appellant(s) : 1, 
MR SK GADHAVI for Opponent(s) :
1, 
NOTICE SERVED for Opponent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

			Date
: 22/09/2008 

 

				ORAL
ORDER

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

It
is reported that non-bailable warrant issued against the accused
Nos.2 to 4 pursuant to order dated 5.9.2008 is not served. Learned
APP is directed to take necessary instructions in the matter. S.O. to
13.10.2008.

Mr.

A.D. Shah, learned advocate appears for respondent No.1 who is
present before the Court.

(Ravi
R. Tripathi, J.)

(K.M.

Thaker, J.)

(karan)

   

Top