Gujarat High Court High Court

State vs Bharatkumar on 7 September, 2011

Gujarat High Court
State vs Bharatkumar on 7 September, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5674/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5674 of 2011
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

BHARATKUMAR
THAKARSHI THAKKAR & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
Mr.L.R.Pujari,
APP
for Applicant(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 07/09/2011 

 

ORAL
ORDER

Heard
Mr.L.R.Pujari, learned APP
for the applicant-State.

Having
heard the learned APP for the State and having regard to the facts
and circumstances of the case, leave to file appeal is granted. This
application stands accordingly allowed.

[M.D.SHAH,J.]

radhan

   

Top