Gujarat High Court
State vs Jagabhai on 8 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/840220/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8402 of 2009
In
CRIMINAL
MISC.APPLICATION No. 8401 of 2009
In
CRIMINAL APPEAL No. 1287 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
JAGABHAI
BAVABHAI VAKATAR & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DEVANG VYAS ADDL. PUBLIC PROSECUTOR
for
Applicant(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 08/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
At
the request of Mr. Devang Vyas, learned Addl.P.P. the matter is
adjourned to 15.2.2010 to enable him to file affidavit.
(Ravi
R. Tripathi, J.)
(J.C.
Upadhyaya, J.)
…
(karan)
Top