Gujarat High Court High Court

Vishnubhai vs State on 24 March, 2011

Gujarat High Court
Vishnubhai vs State on 24 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3672/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3672 of 2011
 

In


 

CRIMINAL
APPEAL No. 1035 of 2007
 

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

 

VISHNUBHAI
MAHESHWARI PRASAD DUBE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GAJENDRA P BAGHEL 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
: 24/03/2011 

 

ORAL
ORDER

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

Learned
APP to get for perusal ‘Chehra Nishan Patrak’ which is according to
the learned advocate for the applicant is forwarded to the jail
authorities. S.O.to 28.3.2011.

(RAVI
R.TRIPATHI,J)

(P.P.BHATT,J)

pathan

   

Top