Gujarat High Court
State vs Nagaro on 16 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/14128/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14128 of 2009
In
CRIMINAL
MISC.APPLICATION No. 14127 of 2009
In
CRIMINAL APPEAL No. 2515 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
NAGARO
@ NAGARSINH HEMRAJ PARMAR - Respondent(s)
=========================================================
Appearance
:
MR
LB DABHI, APP for Applicant(s) : 1,
DS AFF.NOT FILED (R) for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 16/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Since
the Direct Service Affidavit has not been filed, upon request made
by Mr.L.B.Dabhi, learned APP for the applicant State of Gujarat,
the instant application is stand over to 30th
August 2010 to enable him to file Direct Service Affidavit.
(A.M.Kapadia,
J.)
(J.C.Upadhyaya,
J.)
/moin
Top