Gujarat High Court High Court

==========================================Appearance vs Mr Aj Desai on 15 November, 2011

Gujarat High Court
==========================================Appearance vs Mr Aj Desai on 15 November, 2011
Author: Bhagwati Prasad, Bankim.N.Mehta,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/343520/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3435 of 2009
 

In


 

CRIMINAL
APPEAL No. 1236 of 1999
 

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

SUNIL
DEVSING RAJPUT 

 

Versus
 

STATE
OF GUJARAT 

 

==========================================Appearance
: 
MS REKHA H
KAPADIA for the Applicant 
MR AJ DESAI, ADDL
PUBLIC PROSECUTOR for
the Respondent 
==========================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 01/05/2009 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

RULE.

Mr. A.J. Desai, learned Additional Public Prosecutor waives
service of Rule for the respondent-State.

For
the reasons stated in the application, the application is allowed.
The Criminal Appeal is restored. Rule is made absolute.

(BHAGWATI
PRASAD, J.)

(BANKIM
N. MEHTA, J.)

omkar

   

Top