Gujarat High Court
State vs Dineshchandra on 7 September, 2011
Gujarat High Court Case Information System Print CR.MA/4224/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 4224 of 2011 ========================================================= STATE OF GUJARAT - Applicant(s) Versus DINESHCHANDRA LALJIBHAI KANABAR & 3 - Respondent(s) ========================================================= Appearance : Mr.L.R.Pujari, APP for Applicant(s) : 1, None for Respondent(s) : 1 - 4. ========================================================= CORAM : HONOURABLE MR.JUSTICE MD SHAH Date : 07/09/2011 ORAL ORDER
Heard
Mr.L.R.Pujari, learned APP
for the applicant-State.
Having
heard the learned APP for the State and having regard to the facts
and circumstances of the case, leave to file appeal is granted. This
application stands accordingly allowed.
[M.D.SHAH,J.]
radhan
Top