Gujarat High Court High Court

State vs Dilipsinh on 25 February, 2011

Gujarat High Court
State vs Dilipsinh on 25 February, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13460/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13460 of 2010
 

In


 

CRIMINAL
APPEAL No. 1832 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

DILIPSINH
KANJIBHAI VAGHELA - Respondent(s)
 

=========================================================
 
Appearance
: 
PUBLIC
PROSECUTOR for
Applicant(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 25/02/2011 

 

 
 
ORAL
ORDER

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

Learned APP Mr.Raval
wants time to produce for perusal the relevant evidences of PW-1 –
the complainant and PW-2 – panch witness.

S.O.

to 04.03.2011.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top