Gujarat High Court High Court

State vs Jayesh on 2 August, 2010

Gujarat High Court
State vs Jayesh on 2 August, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2214/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2214 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 2213 of 2010
 

In
CRIMINAL APPEAL No. 402 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

JAYESH
NAROTTAMBHAI GAJJAR - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
LB DABHI, ADDL.UBLIC PROSECUTOR
for
Applicant(s) : 1, 
RULE NOT RECD BACK for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 02/08/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Rule
issued to sole respondent accused has not been received back so far.
Await service of notice of Rule issued to respondent. S.O to
16.08.2010.

(A.M.KAPADIA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top