Gujarat High Court
Gopal vs Mr on 3 February, 2011
Gujarat High Court Case Information System
Print
CR.A/1918/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1918 of 2010
=========================================================
GOPAL
UDAISING THAKUR - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
MR
VIVEK N MAPARA for
Appellant(s) : 1,
MR RC KODEKAR, ADDL. PUBLIC PROSECUTOR for
Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 03/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Appeal
is admitted.
Mr.
RC Kodekar, learned APP waives service of notice of admission for the
respondent – State of Gujarat.
(A.M.KAPADIA, J.)
(BANKIM.N.MEHTA, J.)
shekhar/-
Top