Gujarat High Court High Court

State vs Vijaybhai on 17 August, 2010

Gujarat High Court
State vs Vijaybhai on 17 August, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4178/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4178 of 2010
 

In
CRIMINAL APPEAL No. 676 of 2010
 

With


 

CRIMINAL
APPEAL No. 674 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

VIJAYBHAI
ISHWARBHAI VAGHELA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
LB DABHI, APP for Applicant(s) : 1, 
RULE NOT RECD BACK for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 17/08/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Rule
issued to respondent no. 1 has not been received back so far. Hence
await service of rule.

Matter
is adjourned to 25/8/2010.

(A.M.

Kapadia, J.)

(
J.C. Upadhyaya, J.)

*
Pansala.

   

Top