Gujarat High Court High Court

State vs Dehabhai on 14 November, 2011

Gujarat High Court
State vs Dehabhai on 14 November, 2011
Author: A.L.Dave, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11979/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11979 of 2008
 

In


 

CRIMINAL
APPEAL No. 2403 of 2008
 

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

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

DEHABHAI
BHUPATBHAI GOHEL - Respondent(s)
 

======================================
Appearance : 
MR UR BHATT, APP
for Applicant(s) : 1, 
MR TULSI R SAVANI for Respondent(s) :
1, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 29/12/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Rule,
learned advocate Mr.Savani
waives service of notice of Rule on behalf of respondent.

Leave
to appeal is granted. Rule is made absolute.

(A.L.DAVE,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top