Gujarat High Court High Court

Viramji vs State on 5 August, 2008

Gujarat High Court
Viramji vs State on 5 August, 2008
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/210/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 210 of 2008
 

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

 

VIRAMJI
VAGHAJI TAKORE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 9 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PR NANAVATI for
Applicant(s) : 1,MR BS KHATANA for Applicant(s) : 1, 
MR KC SHAH,
APP for Respondent(s) : 1, 
None for Respondent(s) : 2 -
10. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 05/08/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Rule.

Learned APP Mr. K.C.Shah appears and waives service of Rule on behalf
of the respondent ? State of Gujarat.

To
be heard with Criminal Appeal No.1490 of 2008.

(A.M.KAPADIA,J.)

(Z.K.SAIYED,
J.)

sas

   

Top