Gujarat High Court
Sanjaykumar vs State on 7 October, 2010
Gujarat High Court Case Information System
Print
CR.RA/787/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 787 of 2009
=========================================================
SANJAYKUMAR
CHANDANMAL SHAH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MAYUR A THAKORE for
Applicant(s) : 1,
MR KARTIK PANDYA ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR BHARGAV N BHATT for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 07/10/2010
ORAL
ORDER
Counsel
for the petitioner sought permission to convert this Criminal
Revision Application into Criminal Appeal. Permission granted. He
shall supply fresh appeal memo. Registry shall given appropriate
number and place it for further hearing before appropriate Court.
(
AKIL KURESHI, J. )
kailash
Top