Gujarat High Court
Jagdishbhai vs State on 15 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/13257/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13257 of 2009
=========================================================
JAGDISHBHAI
NARSHIBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
HRIDAY BUCH for
Applicant(s) : 1,
MR MAULIK G NANAVATI, ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 15/04/2010
ORAL
ORDER
Leave
granted. Appeal ADMITTED.
The
accused respondent be informed about admission of the appeal. The
appeal may come up for hearing after service is effected upon the
respondents. In the meantime, office is directed to call for record
and proceedings so as to reach this Court within ten days from
today.
(S.R.
Brahmbhatt, J.)
Caroline
Top