Gujarat High Court High Court

Kishorbhai vs This on 23 March, 2010

Gujarat High Court
Kishorbhai vs This on 23 March, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/2298/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 2298 of 2009
 

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


 

KISHORBHAI
DANSANGBHAI PARMAR - Appellant
 

Versus
 

STATE
OF GUJARAT & 1 - Opponents
 

=========================================================
Appearance : 
MR
PRAVIN GONDALIYA for
Appellant: 1, 
MR MG NANAVATY ADDL PUBLIC PROSECUTOR for Opponent:
1, 
None for Opponent:
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 23/03/2010 

 

 
 
ORAL
ORDER

In
this case, Leave to Appeal has been granted by this Court (Coram:
Z.K. Saiyed, J.) vide order dated 17.11.2009 in Criminal Misc.
Application No. 7876 of 2009 and records and proceedings were called
for.

This
Court has perused the same. Appeal is required to be admitted and
hence, it is admitted. Records and proceedings be sent back
for preparation of the paper-book. The respondent no. 2 be informed
about the admission of the Appeal by appropriate notice.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top