Gujarat High Court
State vs Learned on 2 August, 2011
Gujarat High Court Case Information System
Print
CR.A/173/1990 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 173 of 1990
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
SURESH
KESHAVLAL SUVARNA - Opponent(s)
=========================================================
Appearance
:
MR
KL PANDYA ADDL. PUBLIC PROSECUTOR
for
Appellant(s) : 1,
NOTICE UNSERVED for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 28/12/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate Mr Rupera states that he has instructions to appear for the
respondent and will be filing his appearance during the course of the
day today. He prays for time to have detailed instructions. Hence,
S.O. to 17th January 2011.
(A.L.
DAVE, J.)
(HARSHA
DEVANI, J.)
zgs/-
Top