Gujarat High Court High Court

Kameshwarsinh vs Unknown on 25 January, 2010

Gujarat High Court
Kameshwarsinh vs Unknown on 25 January, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/250020/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 2500 of 2009
 

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

 

KAMESHWARSINH
BAIJNATHSINH RAJPUT - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=========================================================
 
Appearance
: 
MS
BANNA S DUTTA for
Appellant(s) : 1, 
MR DEVANG VYAS APP for Opponent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 25/01/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Learned
advocate Ms. Banna Dutta for the appellant invited attention of the
Court to the fact that from the same judgment and order two appeals
filed by the State of Gujarat being Criminal Appeal Nos.1401 of 2009
and 1402 of 2009 are admitted by this Court by order dated
22.12.2009. She also states that Criminal Appeal No.1752 of 2009
filed by a co-accused is also admitted by the Court.

This
court is prima facie of the opinion that this matter requires
consideration, hence the appeal is admitted. To be heard with
Criminal Appeal Nos.1401 of 2009, 1402 of 2009 and 1752 of 2009.

(Ravi
R. Tripathi, J.)

(J.C.

Upadhyaya, J.)

(karan)

   

Top