Gujarat High Court
Sureshbhai vs Unknown on 15 July, 2008
Gujarat High Court Case Information System
Print
CR.A/1426/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1426 of 2005
with
CRIMINAL
APPEAL No. 1445 of 2005
=========================================================
SURESHBHAI
RATILAL - Appellant(s)
Versus
STATE
OF GUJARAT & 1 - Opponent(s)
=========================================================
Appearance
:
MR
BM MANGUKIYA for
Appellant(s) : 1
- 2.MS BELA A PRAJAPATI for
Appellant(s) : 1
- 2.
MS DARSHANA PANDIT, APP, for
Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 15/07/2008
ORAL
ORDER
As
per the statement of appellant-Sureshbhai Ratilal recorded by the
Jail authority, the appellant has engaged learned advocate Ms.Sadhana
Sagar in place of learned advocate Mr.Mangukiya who has been retired
as his advocate. Hence, office is directed to show the name of
Ms.Sadhana Sagar as advocate appearing on behalf of applicant Nos.1
and 2 in Criminal Appeal No.1426 of 2005 in place of Mr.Mangukiya.
The
Fax message dated 14.7.2008 received from District Jail, Surat, be
taken on record.
(M.D.Shah,
J.)
Sreeram.
Top