Gujarat High Court
State vs Unknown on 24 September, 2008
Gujarat High Court Case Information System
Print
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 399 of 2005
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
RAMABHAI
POPATBHAI PATEL - Opponent(s)
=========================================================
Appearance
:
Mr
LR Pujari, addl.PUBLIC PROSECUTOR for
Appellant(s) : 1,
Ms.
Moxa Thakkar for MR
NK MAJMUDAR for
Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 24/09/2008
ORAL
ORDER
Heard
the learned advocate for the appellant and the learned APP for the
opponent.
It
is submitted by Mr Pujari, learned APP that in respect of the
co-accused, the State has preferred two Criminal Appeals bearing No.
395 and 396 of 2005 challenging the order passed by the learned
Addl.Sessions Judge, Fast Track Court No.4, Godhra. Both those
appeals are admitted by the court.
Hence,
the appeal is admitted.
[M.D.
SHAH, J.]
msp
Top