Gujarat High Court
State vs Narendra on 8 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/12157/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12157 of 2009
In
CRIMINAL
APPEAL No. 2086 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
NARENDRA
HARPRASAD GUPTA - Respondent(s)
=========================================================
Appearance
:
MR
DC SEJPAL, ADDL.PUBLIC PROSECUTOR
for
Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 08/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Heard
learned A.P.P., Mr.Sejpal, for the applicant. Registry is directed to
call for the record and proceedings so as to reach to this Court on
or before 30.04.2010. Matter is adjourned to 03.05.2010.
(Ravi
R.Tripathi, J.)
(J.C.Upadhyaya,
J.)
(binoy)
Top