Gujarat High Court
==========================================Appearance vs Mr Aj Desai on 15 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/343520/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3435 of 2009
In
CRIMINAL
APPEAL No. 1236 of 1999
==========================================
SUNIL
DEVSING RAJPUT
Versus
STATE
OF GUJARAT
==========================================Appearance
:
MS REKHA H
KAPADIA for the Applicant
MR AJ DESAI, ADDL
PUBLIC PROSECUTOR for
the Respondent
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 01/05/2009
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
RULE.
Mr. A.J. Desai, learned Additional Public Prosecutor waives
service of Rule for the respondent-State.
For
the reasons stated in the application, the application is allowed.
The Criminal Appeal is restored. Rule is made absolute.
(BHAGWATI
PRASAD, J.)
(BANKIM
N. MEHTA, J.)
omkar
Top