Gujarat High Court
Appearance : vs None on 17 August, 2010
Gujarat High Court Case Information System
Print
CR.A/823/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 823 of 2010
=========================================
PRAVINBHAI
(PRAVINCHANDRA) VITTHALDAS BHAGAT
Versus
HEMANT
@ HEMU RAMSING PARDESHI & 4
=========================================
Appearance :
MR
BC DAVE for Appellant(s) : 1,MR KUNAL B DAVE for Appellant(s):1
None
for Respondent(s) : 1 - 4.
MR. L.B.DABHI, APP for Respondent(s) :
5,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 17/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Mr.
L.B.Dabhi, learned APP for the Respondent State of Gujarat
states that he will verify from the Legal Department as to whether
State is desirous to file Appeal against the judgment and order of
acquittal recorded in favour of Respondent Nos. 1 to 4, which is
impugned in this Appeal and report to this Court within a period of
three weeks hereof.
The
prayer made by him has not been opposed by Mr. B.C.Dave, learned
Advocate for the victim.
Hence,
by consent, the matter is adjourned to 7.9.2010.
(A.M.Kapadia,J)
(J.C.Upadhyaya,)
Jayanti*
Top