Gujarat High Court High Court

Dipeshkumar vs Heard on 21 March, 2011

Gujarat High Court
Dipeshkumar vs Heard on 21 March, 2011
Author: C.K.Buch,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1218/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1218 of 2007
 

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

 

DIPESHKUMAR
UDESINH PARMAR & 2 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
TEJAS M BAROT for
Appellant(s) : 1 - 3. 
MS.PANDIT, ADDL.PUBLIC PROSECUTOR for
Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	

 

 
 


 

Date
: 05/10/2007 

 

 
ORAL
ORDER

Heard
Mr.Tejas Barot, ld. Advocate for the appellants and Ms.Pandit, ld.
A.P.P. for the respondent-State.

The
Court is inclined to Notice as to why the quantum of punishment
should not be enhanced. Mr.Barot, ld. Advocate for the appellants
waives service of Notice for enhancement.

Appeal
is admitted. Ms.Pandit, ld. A.P.P. waives service of process of
admission.

(C.K.BUCH,
J.)

sompura

   

Top