Gujarat High Court
State vs Jesangbhai on 21 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/12232/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12232 of 2010
In
CRIMINAL
MISC.APPLICATION No. 12230 of 2010
In
CRIMINAL
APPEAL No. 1724 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
JESANGBHAI
BHIKHABHAI RABARI - Respondent(s)
=========================================================
Appearance
:
MR
KP RAVAL, APP for Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 21/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Learned APP
Mr.K.P.Raval wants time to file affidavit of the learned APP,
Gandhinagar, explaining as to why proposal was made only on
18.09.2010, though the certified copy was available with him on
25.03.2010 of the judgment and order dated 08.03.2010.
At the request of the
learned APP, the matter is kept on 11.03.2011.
(Ravi
R.Tripathi, J.)
(P.P.Bhatt,
J.)
*Shitole
Top