Gujarat High Court
State vs Maheshbhai on 10 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/6610/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6610 of 2010
In
CRIMINAL
APPEAL No. 990 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
MAHESHBHAI
SOMABHAI VAGHELA & 1 - Respondent(s)
=========================================================
Appearance
:
MS
CM SHAH ADDL. UBLIC PROSECUTOR
for
Applicant(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 10/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Leave
to appeal is granted. The application stands disposed of accordingly.
(A.L.
DAVE, J.)
(V.M.
SAHAI, J.)
zgs/-
Top