Gujarat High Court
State vs Mahendra on 15 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/872420/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8724 of 2009
In
CRIMINAL
APPEAL No. 1349 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
MAHENDRA
@ SHAMJI MULJIBHAI VAGHELA & 2 - Respondent(s)
=========================================================
Appearance
:
MR
DEVANG VYAS ADDL.PUBLIC PROSECUTOR
for
Applicant(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 15/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
Registry is directed to call for the record and proceedings so as to
reach this Court on or before 2.3.2010. The matter be listed on
4.3.2010.
(Ravi
R. Tripathi, J.)
(J.C.
Upadhyaya, J.)
…
(karan)
Top