Gujarat High Court High Court

State vs Umedbhai on 15 February, 2010

Gujarat High Court
State vs Umedbhai on 15 February, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6044/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6044 of 2009
 

In


 

CRIMINAL
APPEAL No. 906 of 2009
 

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

 

STATE
OF GUJARAT THRO' S.B.BHATT - Applicant(s)
 

Versus
 

UMEDBHAI
JOITABHAI PATEL PARTNER OF THE FIRM & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HL JANI ld. APP for Applicant(s) : 1, 
MRHARSHADKPATEL for
Respondent(s) : 1 - 4. 
None for Respondent(s) :
5, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 15/02/2010 

 

 
 
ORAL
ORDER

Heard.

Leave to appeal is granted. This application stands disposed of
accordingly.

R
& P to be called for so as to reach this Court on or before
2.3.2010.

Main
appeal be listed for admission hearing on 4.3.2010.

(Z.K.

SAIYED, J.)

mandora/

   

Top