Gujarat High Court
State vs Tapubhai on 6 May, 2011
Gujarat High Court Case Information System
Print
FA/5333/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 5333 of 2008
To
FIRST
APPEAL No. 5343 of 2008
=========================================================
STATE
OF GUJARAT & 1 - Appellant(s)
Versus
TAPUBHAI
PARMANADBHAI - Defendant(s)
=========================================================
Appearance
:
Mrs Mini
Nair, Asstt.GOVERNMENT PLEADER for
Appellant(s) : 1
- 2.
MR
NITIN M AMIN for
Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 01/12/2008
ORAL
ORDER
(COMMON)
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Admit.
Mr Nitin Amin, learned advocate waives service of notice of
admission for the respondents.
[R.
P. DHOLAKIA, J.]
[M.D.
SHAH, J.]
msp
Top