Gujarat High Court High Court

State vs Pannalal on 27 September, 2011

Gujarat High Court
State vs Pannalal on 27 September, 2011
Author: Ravi R.Tripathi, P.P.Bhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15229/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15229 of 2010
 

In


 

CRIMINAL
APPEAL No. 2109 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

PANNALAL
BADABHAI BHAGORA - Respondent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 


 

Date
: 25/02/2011 

 

 
 
ORAL
ORDER

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

At
the request made by learned APP, to enable him to obtain necessary
copies of evidence, which he wants to rely upon, adjourned to
04.03.2011.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top