Gujarat High Court High Court

Tajaji vs State on 28 April, 2010

Gujarat High Court
Tajaji vs State on 28 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/763/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 763 of 2010
 

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

TAJAJI
GAGAJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

============================================= 
Appearance
: 
MS KRISHNA U MISHRA for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 28/04/2010 

 

ORAL
ORDER

In
view of the pleadings and nature of the prayers made in the petition,
registry is directed to place the matter before appropriate Court
after obtaining necessary orders from the Hon’ble the Chief Justice.

[ANANT
S. DAVE, J.]

//smita//

   

Top