Gujarat High Court High Court

Arpit vs State on 30 August, 2011

Gujarat High Court
Arpit vs State on 30 August, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9490/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9490 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 9490 of 2011
 

To


 

CRIMINAL
APPEAL No. 837 of 2011
 

 
 
=========================================================

 

ARPIT
V PANDYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL M MEHTA for
Applicant(s) : 1, 
MR HL JANI, APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 30/08/2011  
 
ORAL ORDER

Heard
learned counsel for the applicant and learned Additional Public
Prosecutor.

Perused
application. Leave to appeal granted.

This
application stands disposed of.

(Z.

K. SAIYED, J.)

kks

   

Top