Gujarat High Court High Court

State vs Koli on 14 September, 2010

Gujarat High Court
State vs Koli on 14 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/460/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 460 of 2010
 

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

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

KOLI
BABUBHAI VIRJIBHAI - Respondent(s)
 

============================================= 
Appearance
: 
MR KARTIK PANDYA ADDL. PUBLIC
PROSECUTOR for Applicant(s) : 1, 
None for Respondent(s) :
1, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S DAVE
		
	

 

 
 


 

Date
: 14/09/2010 

 

ORAL
ORDER

Heard
learned APP.

Notice
returnable on 15th October, 2010.

Meanwhile,
ad-interim relief in terms of para 8 (c) is granted.

[ANANT
S. DAVE, J.]

//smita//

   

Top