Gujarat High Court High Court

Nikunjbhai vs Atulbhai on 25 September, 2008

Gujarat High Court
Nikunjbhai vs Atulbhai on 25 September, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10382/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10382 of 2008
 

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

 

NIKUNJBHAI
CHANDRAKANT BOOMIA - Applicant(s)
 

Versus
 

ATULBHAI
CHHOTABHAI PARMAR & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
LALJI R MOKARIA for
Applicant. 
None for Respondent(s) : 1, 
Mr. I.M.Pandya, APP for
respondent
no.2., 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 25/09/2008 

 

 
 
ORAL
ORDER

Heard
learned Advocate for the applicant.

In
the opinion of this Court, the appeal requires consideration. Hence,
leave to appeal against the judgment and order of acquittal dated
30-5-2008 passed by the learned 13th Additional Senior
Civil Judge and JMFC, Vadodara in Criminal Case no.832 of 2002 is
granted. Application is accordingly allowed.

(M.D.

Shah,J.)

lee.

   

Top