Gujarat High Court High Court

Sukharnarain vs Unknown on 14 July, 2008

Gujarat High Court
Sukharnarain vs Unknown on 14 July, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1501/1984	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CRIMINAL
APPEAL No. 1501 of 1984
 

With
 

CRIMINAL
APPEAL No.150 of 1985
 

With
 

With
CRIMINAL APPEAL No.149 of 1985
 

With
 

With
CRIMINAL APPEAL No.145 of 1985
 

With
 

With
CRIMINAL APPEAL No.144 of 1985
 

With
 

CRIMINAL
APPEAL No.280 of 1985
 

With
CRIMINAL APPEAL No.1087 of 1985
 

With
CRIMINAL APPEAL No.1084 of 1985
 

With
CRIMINAL APPEAL No.1066 of 1985
 
==============================================================

SUKHARNARAIN
BHAKIA – Appellant(s)

Versus

THE
STATE OF GUJARAT & 1 – Opponent(s)

=========================================================
Appearance :

MR
AD SHAH for Appellant(s) : 1,
PUBLIC
PROSECUTOR for Opponent(s) : 1,
MR BB NAIK for Opponent(s) :
2,
=========================================================

CORAM
:

HONOURABLE
MR.JUSTICE J.R.VORA

and

HONOURABLE
MR.JUSTICE J.C.UPADHYAYA

Date
: 14/07/2008

ORAL
COMMON ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

Learned
advocate Mr.K.B.Kotia on behalf of learned counsel Mr.A.D.Shah
submits that Mr.Shah is out of country, and he has to take
instructions, and hence, the matter is adjourned to 29.07.2008 for
necessary orders.

(J.R.

VORA, J.)

(J.C.

UPADHYAYA, J.)

(binoy)

   

Top