Gujarat High Court
Bhatt vs Unknown on 25 July, 2011
Gujarat High Court Case Information System
Print
CR.A/500/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 500 of 2005
======================================
BHATT
BHARATBHAI RAMNIKLAL - Appellant(s)
Versus
THE
STATE OF GUJARAT - Opponent(s)
======================================
Appearance
:
MR
DHARMESH V SHAH for Appellant(s) : 1,
PUBLIC PROSECUTOR for
Opponent(s) : 1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 25/07/2011
ORAL
ORDER
I
have perused the office note and heard Mr. Dharmesh Shah, learned
advocate for the appellant.
Having
considered the office note, the legal heir of the deceased appellant
is permitted to file application for joining her as appellant in the
Appeal. S.O. to 25.8.2011.
Office
note is disposed of.
(Z.K.SAIYED,J.)
ynvyas
Top