Gujarat High Court
State vs Arvindsinh on 4 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/682720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6827 of 2008
In
CRIMINAL
APPEAL No. 1612 of 2008
=================================================
STATE
OF GUJARAT - Applicant(s)
Versus
ARVINDSINH
GAMBHIRSINH - Respondent(s)
=================================================
Appearance
:
MR.K.C. SHAH, ADDITIONAL PUBLIC
PROSECUTOR for Applicant(s) : 1,
None for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 04/09/2008
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Heard
learned Additional Public Prosecutor Mr.K.C. Shah for the applicant/
appellant and learned advocate Mr.Tolia for the respondent. Leave to
appeal is granted. The Criminal Appeal be posted for hearing on 12th
September 2008.
(RAVI R. TRIPATHI, J.)
(K.M. THAKER, J.)
karim
Top