Gujarat High Court High Court

State vs Unknown on 3 March, 2010

Gujarat High Court
State vs Unknown on 3 March, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/315/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 315 of 2001
 

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

 

STATE
OF GUJARAT & 1 - Appellant(s)
 

Versus
 

BHAGVANDAS
GOPALDAS BUDHANI SELLER KRISHNA PROVISION STORE & 3 - Opponent(s)
 

=========================================================
 
Appearance
: 
MS.
C.M. SHAH, ADDL.PUBLIC
PROSECUTOR for
Appellant(s) : 1 - 2. 
MR YOGESH S LAKHANI for Opponent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 03/03/2010 

 

 
 
ORAL
ORDER

The
office endorsement indicates that the paper book is not traceable
though the R & P is received. Shri Yogesh S. Lakhani, learned
advocate appearing for the opponents also submitted that the paper
book is not traceable, the office is directed to make all efforts to
trace paper book and place the matter along with the paper book after
10 days. Time is granted for tracing of the paper book. The matter
is adjourned to 15th
March,2010.

(S.R.BRAHMBHATT,J.)

Vahid

   

Top