Gujarat High Court High Court

State vs Mahendrasinh on 31 March, 2010

Gujarat High Court
State vs Mahendrasinh on 31 March, 2010
Author: Jayant Patel,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13495/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13495 of 2009
 

 


 

In


 

 


 

CRIMINAL
APPEAL No. 2396 of 2009
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

MAHENDRASINH
NAGJIBAVA SINORA & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
PUBLIC
PROSECUTOR for
Applicant(s) : 1, 
None for Respondent(s) : 1 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 31/03/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

It
appears that earlier order was passed to call for the record and
proceedings on 28.1.2010 and this Court, on 29.3.2010 had directed
the office to place the record and proceedings, but the same is not
placed and the office has reported that the same is not received
yet.

Hence,
office to call for record and proceedings, if not received, on or
before 9.4.2010. S.O. to 13.4.2010.


 

 


 

							(Jayant
Patel, J.)
 


 


 


31.3.2010					(Z.
K. Saiyed, J.)
 


 vinod

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top