Gujarat High Court High Court

State vs Pravinbhai on 25 November, 2010

Gujarat High Court
State vs Pravinbhai on 25 November, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/41/1991	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 41 of 1991
 

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

 

STATE
OF GUJARAT - Appellant
 

Versus
 

PRAVINBHAI
CHHAGANBHAI PATEL & 14 - Respondents
 

=========================================================
 
Appearance
: 
MR
HL JANI, ADDL. PUBLIC PROSECUTOR
for
Appellant. 
NOTICE UNSERVED for Opponent(s) : 1 - 4,6 - 15. 
ABATED
for Opponent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE VIJAY MANOHAR SAHAI
		
	

 

 
 


 

Date
: 15/11/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

The
appellant to supply proper and complete addresses in respect of the
unserved respondents within two weeks from today.

[A.L.Dave,J.]

[V.M.Sahai,J.]

(patel)

   

Top