Gujarat High Court
========================================== vs Mr Lb Dabhi App For on 30 July, 2008
Gujarat High Court Case Information System Print CR.A/203020/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL APPEAL No. 2030 of 2008 ========================================== PATEL AMBALAL MOTIBHAI Versus STATE OF GUJARAT ========================================== Appearance : MR ASHISH M DAGLI for Appellant MR LB DABHI APP for Respondent ========================================== CORAM : HONOURABLE MR.JUSTICE J.R.VORA and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 30/07/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Heard
learned advocate Mr.Ashish M. Dagli for the appellant.
Appeal
is admitted. Learned APP Mr.L.B.Dabhi waives service of notice
of admission on behalf of the respondent State. To be heard
along with Criminal Appeal Nos.1668/2008, 1734/2008, 1727/2008,
1724/2008, 1878/2008, 1879/2008 and 2008/2008.
[J.
R. VORA,J.]
[J.
C. UPADHYAYA,J.]
vijay
Top