Gujarat High Court High Court

State vs Naginbhai on 18 April, 2011

Gujarat High Court
State vs Naginbhai on 18 April, 2011
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/104820/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1048 of 2006
 

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

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

NAGINBHAI
CHHABILBHAI CHAVDA & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MS
TRUSHA PATEL,A.P.P. for Appellant(s) : 1, 
MR NV GANDHI for
Opponent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 01/07/2009 

 

 
ORAL
ORDER

Leave
to appeal is granted and the appeal is admitted. Learned counsel, Mr.
N.V.Gandhi appears for the respondent nos. 1 and 2 and waives
service. Respondent no. 3 is deleted at the request of learned A.P.P.
The appeal shall be listed for final hearing on 24th
July,2009. R & P shall be called for in the meantime. Learned
A.P.P. proposes to produce necessary evidence in the type-written
form.

(D.H.Waghela,J.)

Jyoti

   

Top