Gujarat High Court
Dipeshkumar vs Heard on 21 March, 2011
Gujarat High Court Case Information System
Print
CR.A/1218/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1218 of 2007
=========================================================
DIPESHKUMAR
UDESINH PARMAR & 2 - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
MR
TEJAS M BAROT for
Appellant(s) : 1 - 3.
MS.PANDIT, ADDL.PUBLIC PROSECUTOR for
Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 05/10/2007
ORAL
ORDER
Heard
Mr.Tejas Barot, ld. Advocate for the appellants and Ms.Pandit, ld.
A.P.P. for the respondent-State.
The
Court is inclined to Notice as to why the quantum of punishment
should not be enhanced. Mr.Barot, ld. Advocate for the appellants
waives service of Notice for enhancement.
Appeal
is admitted. Ms.Pandit, ld. A.P.P. waives service of process of
admission.
(C.K.BUCH,
J.)
sompura
Top