Gujarat High Court High Court

State vs Maheshsinh on 10 September, 2008

Gujarat High Court
State vs Maheshsinh on 10 September, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/568720/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5687 of 2008
 

In


 

CRIMINAL
MISC.APPLICATION No. 5686 of 2008
 

In
 


CRIMINAL APPEAL No.
1471 of 2008
 

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

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

MAHESHSINH
DHIRAJSINH RAJPUT & 1 - Respondent(s)
 

=================================================
 
Appearance : 
Ms.M.S.
PANCHAL, ADDL PUBLIC PROSECUTOR for Applicant(s) : 1, 
None for
Respondent(s) : 1 -
2. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 10/09/2008 

 

 
 
ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Heard
learned APP Ms.Panchal for the applicant. The application is filed
seeking condonation of delay of 62 days.

2, Rule
returnable on 6th October 2008.

(RAVI R. TRIPATHI, J.)

(K.M. THAKER, J.)

karim

   

Top