Gujarat High Court High Court

State vs Chetanbhai on 17 August, 2010

Gujarat High Court
State vs Chetanbhai on 17 August, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6535/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6535 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 3635 of 2010
 

In
CRIMINAL APPEAL No. 578 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

CHETANBHAI
HARILAL SHARMA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
LB DABHI, APP for Applicant(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 17/08/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)

1. Registry
is directed to call for Record and Proceedings of Special (Atrocity)
Case No.7 of 2009 from the Sessions Court, Narmada at Rajpipla so as
to reach this Court on or before 30.8.2010.

2. Registry
is directed to list the appeal for admission hearing on 1.9.2010.

(A.M.KAPADIA,J)

(J.C.UPADHYAYA,J)

pathan

   

Top