Gujarat High Court
Thakore vs State on 10 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/1263/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1263 of 2010
In
CRIMINAL
APPEAL No. 223 of 2007
=========================================================
THAKORE
GOVAJI MAFAJI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
BL TRIVEDI for
Applicant(s) : 1,
MR MAULIK G NANAVATI APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 10/02/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
learned advocate Mr Trivedi for the applicant. No case is made out
for taking up the main appeal out of turn when older matters are
awaiting for their turn to be taken up for final hearing.
The
application, therefore, stands rejected.
(A.L.
DAVE, J.)
(HARSHA
DEVANI, J.)
zgs/-
Top