Gujarat High Court High Court

State vs Kantibhai on 30 September, 2011

Gujarat High Court
State vs Kantibhai on 30 September, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10925/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10925 of 2011
 

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

 

STATE
OF GUJARAT (FOR AND ON BEHALF OF R P CHRISTIAN, FOOD - Applicant(s)
 

Versus
 

KANTIBHAI
DHULABHAI PATEL, VENDOR & OWNER, GAYATRI DURGALAY - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
LR PUJARI, ADDL.PUBLIC PROSECUTOR
for
Applicant(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 30/09/2011 

 

 
 
ORAL
ORDER

Heard
learned APP Mr.L.R.Pujari for the State.

In
the facts and circumstances of the case and in view of the averments
made in the application, the application for leave to appeal is
allowed.

(
M.D. SHAH, J. )

syed/

   

Top