Gujarat High Court High Court

Shrirang vs State on 12 August, 2010

Gujarat High Court
Shrirang vs State on 12 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8737/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8737 of 2009
 

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


 

SHRIRANG
DATTATRAY GHARPURE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR MEHUL H
RATHOD for
Applicant(s) : 1, 
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 12/08/2010
 

ORAL
ORDER

Leave
to appeal is granted. Present application stands disposed of
accordingly.

(Z.

K. Saiyed, J)

Anup

   

Top