Gujarat High Court High Court

Jitendra vs Chandrakant on 10 September, 2008

Gujarat High Court
Jitendra vs Chandrakant on 10 September, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2306/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2306 of 2008
 

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

 

JITENDRA
CHIMANLAL PARIKH - Applicant(s)
 

Versus
 

CHANDRAKANT
D TANK & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SAMIR J DAVE for
Applicant(s) : 1, 
None
for Respondent(s) : 1, 
PUBLIC
PROSECUTOR for
Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 10/09/2008 

 

 
 
ORAL
ORDER

I
have gone through the judgment and order passed by the trial Court.
In the opinion of this Court, the matter deserves consideration.
Hence, leave is granted to file appeal. This application stands
disposed of accordingly.

(M.D.Shah,
J.)

Sreeram.

   

Top