Gujarat High Court
State vs Vaghela on 11 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/3032/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3032 of 2009
In
CRIMINAL
APPEAL No. 430 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
VAGHELA
MAHENDRASINH DOLAJI & 3 - Respondent(s)
=========================================================
Appearance
:
MR
HL JANI Ld. APP for Applicant(s) : 1,
None
for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 13/05/2009
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
Heard.
Leave to appeal is granted. R & P to be called for so as to reach
this Court on or before 15.6.2009. SO to 16.6.2009.
(K.S.
JHAVERI, J.)
(Z.K.SAIYED,
J.)
mandora/
Top