Gujarat High Court
====================================== vs Additional Public Prosecutor … on 16 October, 2008
Gujarat High Court Case Information System
Print
CR.A/219620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2196 of 2008
With
CRIMINAL
MISC.APPLICATION No. 13157 of 2008
In
CRIMINAL APPEAL No. 2196 of 2008
With
CRIMINAL
MISC.APPLICATION No. 13041 of 2008
In
CRIMINAL APPEAL No. 2196 of 2008
======================================
ASHOK
@ MADAN PANNALAL JAISWAL
Versus
STATE
OF GUJARAT
======================================
Appearance
:
MS HETVI H SANCHETI for the
Appellant
Ms Hansa Punani, Additional Public Prosecutor for the
Opponent
======================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 16/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
CRIMINAL
APPEAL No.2196 of 2008
ADMIT.
CRIMINAL
MISC.APPLICATION No.13041 & 13157 of 2008
Notice
returnable on 14th November 2008. Ms Hansa Punani,
Additional Public Prosecutor waives service of notice for the
respondent-State.
(Bhagwati
Prasad, J.)
(Bankim
N Mehta, J.)
*mohd
Top