Gujarat High Court High Court

State vs Dipakbhai on 30 June, 2009

Gujarat High Court
State vs Dipakbhai on 30 June, 2009
Author: Ks Jhaveri,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4282/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4282 of 2009
 

   
                                                In


 

CRIMINAL
APPEAL No. 605 of 2009
 

					WITH
 

		
         CRIMINAL APPEAL NO. 611 OF
2009 
=================================================


 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

DIPAKBHAI
SHUKALBHAI MALI & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MRS MANISHA
LUVKUMAR SHAH APP for Applicant(s) : 1, 
None
for Respondent(s) : 1 -
3. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 30/06/2009 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

Heard.

Leave granted. Application stands disposed of accordingly.

(K.S.JHAVERI, J.) (Z.K.SAIYED, J.)

ORDER
IN CRIMINAL APPEAL NO. 605 OF 2009 WITH CRIMINAL APPEAL NO. 611 OF
2009

Office
is directed to call for Record and Proceedings so as to reach this
Court on or before 24.07.2009. S.O. to 28.07.2009.

(K.S.JHAVERI,
J.) (Z.K.SAIYED, J.)

niru*

   

Top