Gujarat High Court
Ramjibhai vs Unknown on 28 January, 2010
Gujarat High Court Case Information System
Print
CR.A/2228/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2228 of 2009
=========================================================
RAMJIBHAI
TEJABHAI MISTRI - Appellant(s)
Versus
ARJUNBHAI
ABHABHAI TALPADA & 1 - Opponent(s)
=========================================================
Appearance
:
MR
HM PARIKH for
Appellant(s) : 1,
None for Opponent(s) : 1,
MR DC SEJPAL, LD.
ADDL. PUBLIC PROSECUTOR for Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 28/01/2010
ORAL
ORDER
Heard
Mr. H.M. Parikh, learned advocate for the appellant. He has read
oral as well as documentary evidence and has contended that the
learned Judge has not considered the oral evidence led by the
prosecution and contended that this is a fit case for admission.
Hence,
Appeal is admitted. Office
is directed to place this matter in routine course of hearing.
(Z.
K. Saiyed, J)
Anup
Top