Gujarat High Court High Court

Jagdishbhai vs State on 15 April, 2010

Gujarat High Court
Jagdishbhai vs State on 15 April, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13257/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13257 of 2009
 

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


 

JAGDISHBHAI
NARSHIBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
HRIDAY BUCH for
Applicant(s) : 1, 
MR MAULIK G NANAVATI, ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 15/04/2010 

 

 
 
ORAL
ORDER

Leave
granted. Appeal ADMITTED.

The
accused respondent be informed about admission of the appeal. The
appeal may come up for hearing after service is effected upon the
respondents. In the meantime, office is directed to call for record
and proceedings so as to reach this Court within ten days from
today.

(S.R.

Brahmbhatt, J.)

Caroline

   

Top