Gujarat High Court Case Information System
Print
CR.A/250020/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2500 of 2009
=========================================================
KAMESHWARSINH
BAIJNATHSINH RAJPUT - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
MS
BANNA S DUTTA for
Appellant(s) : 1,
MR DEVANG VYAS APP for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 25/01/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Learned
advocate Ms. Banna Dutta for the appellant invited attention of the
Court to the fact that from the same judgment and order two appeals
filed by the State of Gujarat being Criminal Appeal Nos.1401 of 2009
and 1402 of 2009 are admitted by this Court by order dated
22.12.2009. She also states that Criminal Appeal No.1752 of 2009
filed by a co-accused is also admitted by the Court.
This
court is prima facie of the opinion that this matter requires
consideration, hence the appeal is admitted. To be heard with
Criminal Appeal Nos.1401 of 2009, 1402 of 2009 and 1752 of 2009.
(Ravi
R. Tripathi, J.)
(J.C.
Upadhyaya, J.)
…
(karan)
Top