Gujarat High Court High Court

Virji vs State on 16 October, 2008

Gujarat High Court
Virji vs State on 16 October, 2008
Author: C.K.Buch,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/12533/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12533 of 2008
 

In


 

CRIMINAL
APPEAL No. 165 of 2001
 

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


 

VIRJI
SAVJI GELAT - Applicant
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for the Applicant. 
MS D.S.PANDIT,
APP for the Respondents.
 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 16/10/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)

It
is pointed out to us that the appeal filed by the applicant-convict
is to be listed before the Bench, taking up, final hearing so this
application requires to be listed before appropriate Bench.
Therefore, the Registry may take appropriate steps for the purpose so
that this appeal may be listed before appropriate Bench.

(C.K.BUCH,J)

(D.N.PATEL,J)

*dipti

   

Top