Gujarat High Court High Court

State vs Manishaben on 11 February, 2010

Gujarat High Court
State vs Manishaben on 11 February, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11336/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11336 of 2009
 

In


 

CRIMINAL
APPEAL No. 1730 of 2009
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

MANISHABEN
W/O BHUPATBHAI DAMJIBHAI RATHOD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DC SEJPAL, APP for Applicant(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 11/02/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Heard
Ld. APP Mr. Sejpal for the applicant State. The matter requires
consideration. Hence, leave to appeal is granted. Application is
allowed.

[
RAVI R. TRIPATHI, J.]

[
J.C. UPADHYAYA, J. ]

*
Pansala.

   

Top