Gujarat High Court High Court

Hemlata vs State on 16 March, 2010

Gujarat High Court
Hemlata vs State on 16 March, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/309/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 309 of 2010
 

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


 

HEMLATA
DEVJIBHAI PARMAR - Appellant
 

Versus
 

STATE
OF GUJARAT & 1   Respondents 

 

=========================================================
Appearance : 
MR
AJAY L PANDAV for
Appellant: 1, 
MS CM SHAH ADDL PUBLIC PROSECUTOR for Respondent :
1, 
None for Respondent :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 16/03/2010 

 

 
 
ORAL
ORDER

In
this Appeal, the Leave to Appeal is granted by this Court (Coram:
Z.K. Saiyed, J.) vide order dated 19.02.2010 and in that view of the
matter, this Court is inclined to Admit the Appeal. Hence Appeal
admitted. The respondent no. 2 be informed about the admission of the
appeal by notice.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top