Gujarat High Court High Court

Appearance : vs None on 17 August, 2010

Gujarat High Court
Appearance : vs None on 17 August, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/823/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 823 of 2010
 

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


 

PRAVINBHAI
(PRAVINCHANDRA) VITTHALDAS BHAGAT 

 

Versus
 

HEMANT
@ HEMU RAMSING PARDESHI & 4 

 

=========================================
 
Appearance : 
MR
BC DAVE for Appellant(s) : 1,MR KUNAL B DAVE for Appellant(s):1 
None
for Respondent(s) : 1 - 4. 
MR. L.B.DABHI, APP for Respondent(s) :
5, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 17/08/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Mr.

L.B.Dabhi, learned APP for the Respondent State of Gujarat
states that he will verify from the Legal Department as to whether
State is desirous to file Appeal against the judgment and order of
acquittal recorded in favour of Respondent Nos. 1 to 4, which is
impugned in this Appeal and report to this Court within a period of
three weeks hereof.

The
prayer made by him has not been opposed by Mr. B.C.Dave, learned
Advocate for the victim.

Hence,
by consent, the matter is adjourned to 7.9.2010.

(A.M.Kapadia,J)

(J.C.Upadhyaya,)

Jayanti*

   

Top