Gujarat High Court High Court

D.M.Amarkothiya vs Unknown on 30 August, 2011

Gujarat High Court
D.M.Amarkothiya vs Unknown on 30 August, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/653/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 653 of 2009
 

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

 

D.M.AMARKOTHIYA
- Appellant(s)
 

Versus
 

SEVARAM
ATMARAM CHANDVANI & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
AY KOGJE for
Appellant(s) : 1, 
None for Opponent(s) : 1, 
PUBLIC PROSECUTOR
for Opponent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 26/03/2010 

 

 
 
ORAL
ORDER

In
this matter, Criminal Misc. Application No.4564 of 2009 was preferred
in Criminal Appeal No.653 of 2009 i.e. present one. This Court
(Coram: Hon’ble Mr. Justice Z.K. Saiyed, J.) on 26.2.2010 has already
granted leave to appeal. After hearing Shri A.y. Kogje, learned
advocate appearing for the appellant and perusing the order of
acquittal in question, appeal is required to be admitted and
accordingly admitted. The notice of admission of the appeal be sent
to the opponents.

Record
& Proceedings be called for so as to reach
this Court within 30 days. Thereafter, it would be open for the
parties to seek permission for fixing date of hearing of the appeal.

(S.R.BRAHMBHATT,J.)

Vahid

   

Top