Gujarat High Court High Court

State vs Babu on 16 August, 2010

Gujarat High Court
State vs Babu on 16 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8675/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8675 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

BABU
ALIAS BABU BAJRANGI RAJABHAI PATEL & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JM PANCHAL, LD. SPECIAL PUBLIC PROSECUTOR
for
Applicant(s) : 1, 
None for Respondent(s) : 1, 
MR AJAYKUMAR
CHOKSI for Applicant(s) : 2, 
MR MM TIRMIZI for Witnesses and
Victim  
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 16/08/2010
 

ORAL
ORDER

Rule,
returnable on 27th
August 2010.

Mr.M.M.

Tirmizi, learned counsel, has stated at the Bar that he has
instructions to appear on behalf of the witnesses and victim and
seeks permission to file Vakalatnama.

Permission
as prayed for is granted. Mr.Tirmizi is directed to file Vakalatnama
during the course of the day.

(Z.

K. Saiyed, J)

Anup

   

Top