Gujarat High Court
Ahemadbhai vs State on 22 April, 2010
Gujarat High Court Case Information System
Print
CR.A/660/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 660 of 2010
=========================================================
AHEMADBHAI
A BHATTI - Appellant
Versus
STATE
OF GUJARAT & 1 - Respondents
=========================================================
Appearance :
MS
SM AHUJA for
Appellant: 1,
MS CM SHAH ADDL PUBLIC PROSECUTOR for Respondent :
1,
MR AZIZ AN ALVI for Respondent :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 22/04/2010
ORAL
ORDER
Appeal
admitted. Shri Alvi, learned advocate appears for respondent no. 2
and waives service of notice of admission. Records and proceedings be
called for and after the paper book and records and proceedings
reached to this Court, it would be open for the appellant to file
appropriate note for placing the matter of hearing.
(S.R.BRAHMBHATT,
J.)
pallav
Top