Gujarat High Court
Kishorbhai vs This on 23 March, 2010
Gujarat High Court Case Information System
Print
CR.A/2298/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2298 of 2009
=========================================================
KISHORBHAI
DANSANGBHAI PARMAR - Appellant
Versus
STATE
OF GUJARAT & 1 - Opponents
=========================================================
Appearance :
MR
PRAVIN GONDALIYA for
Appellant: 1,
MR MG NANAVATY ADDL PUBLIC PROSECUTOR for Opponent:
1,
None for Opponent:
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 23/03/2010
ORAL
ORDER
In
this case, Leave to Appeal has been granted by this Court (Coram:
Z.K. Saiyed, J.) vide order dated 17.11.2009 in Criminal Misc.
Application No. 7876 of 2009 and records and proceedings were called
for.
This
Court has perused the same. Appeal is required to be admitted and
hence, it is admitted. Records and proceedings be sent back
for preparation of the paper-book. The respondent no. 2 be informed
about the admission of the Appeal by appropriate notice.
(S.R.BRAHMBHATT,
J.)
pallav
Top