Gujarat High Court High Court

Vallabh vs State on 18 March, 2011

Gujarat High Court
Vallabh vs State on 18 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/788/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 788 of 2011
 

In


 

CRIMINAL
APPEAL No. 1201 of 2009
 

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

 

VALLABH
@ C.K. MANJIBHAI BARAIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CHIRAG M PAWAR for
Applicant(s) : 1,MR KANTILAL KAYASTHA for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 


 

Date
: 18/03/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

When the matter is
called out, none of the learned Advocates are present before the
Court.

Registry is directed to
sent intimation to the applicants-appellants intimating that the
matter is kept on 04.04.2011. The applicants may remain personally
present or make alternative arrangement to get their case presented
through Advocate.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top