Gujarat High Court
Amiruddin vs Unknown on 15 February, 2010
Gujarat High Court Case Information System
Print
CR.A/4220/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 42 of 2010
=========================================================
AMIRUDDIN
CHOTUMIYA SHAIKH - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
MR
RAJESH M AGRAWAL for
Appellant(s) : 1,MR YOGESH R AGRAWAL for Appellant(s) : 1,
MR
DEVANG VYAS ADDL. PUBLIC PROSECUTOR for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 15/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Heard
learned advocate Mr. Rajesh M Agrawal for the appellant.
This
is an appeal filed against conviction recorded by the learned
Additional City Sessions Judge, Court No.16, Ahmedabad in Sessions
Case No.130 of 2004 (NDPS) for the offence under Sections 8(C ), 21
and 29 of the Narcotic Drugs and Psychotropic Substances Act, 1985
wherein RI for 10 years and fine of Rs.1 lac and i.d., RI for one
year is awarded.
The
appeal is admitted.
(Ravi
R. Tripathi, J.)
(J.C.
Upadhyaya, J.)
…
(karan)
Top