Gujarat High Court
Poonambhai vs Unknown on 24 June, 2011
Gujarat High Court Case Information System
Print
CR.A/730/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 730 of 2011
=========================================================
POONAMBHAI
CHIMANBHAI VASAVA & 1 - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance :
MR
MADANSINGH O BAROD for
Appellant(s) : 1 - 2.
MR. KL PANDYA, ADDL. PUBLIC PROSECUTOR for
Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 24/06/2011
ORAL
ORDER
(Per :
HONOURABLE MR.JUSTICE A.L.DAVE)
Appeal
is admitted.
The
paper book and certified copy of the judgment are dispensed with in
view of the fact that complete set is available in the paper book of
Criminal Appeal No.1729 of 2005 and the matters are to be heard
together and to be decided by a common judgment.
Let
this matter be listed along with Criminal Appeal Nos.1729 of 2005 and
735 of 2006 on 27.6.2011.
(A.L. DAVE, J.)
(BANKIM.N.MEHTA,
J.)
shekhar
Top