Gujarat High Court High Court

State vs Bipinchandra on 5 March, 2010

Gujarat High Court
State vs Bipinchandra on 5 March, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13987/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13987 of 2009
 

In


 

CRIMINAL
APPEAL No. 2489 of 2009
 

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


 

STATE
OF GUJARAT,FOR & ON BEHALF OF H S PANDYA FOOD INSPECTR -
Applicant
 

Versus
 

BIPINCHANDRA
PRANLAL DOSHI (SELLER) & 1 - Respondents
 

=================================================
 
Appearance : 
MS. C.M. 
SHAH, LD. APP for Applicant: 
None for
Respondents : 1 -
2. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 05/03/2010 

 

 
 
ORAL
ORDER

Heard
learned APP for the applicant. Leave to appeal is granted.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top