Gujarat High Court High Court

State vs Vaghela on 31 March, 2011

Gujarat High Court
State vs Vaghela on 31 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11733/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11733 of 2009
 

In


 

CRIMINAL
APPEAL No. 1802 of 2009
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

VAGHELA
NARENDRASINH GHANSHYAMSINH - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DEVANG VYAS, 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
: 03/02/2010 

 

ORAL
ORDER

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

Heard
learned A.P.P., Mr.Vyas, for the applicant. Registry is directed to
call for the record and proceedings so as to reach to this Court on
or before 19.04.2010. Matter be listed on 21.04.2010.

(Ravi
R.Tripathi, J.)

(J.C. Upadhyaya, J.)

(binoy)

   

Top