Gujarat High Court Case Information System
Print
CR.A/900/1987 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 900 of 1987
With
CRIMINAL
APPEAL No. 18 of 1988
====================================================
RABARI
JASHIBEN WIFE OF SOMABHAI LALABHAI – Appellant(s)
Versus
STATE
OF GUJARAT – Opponent(s)
====================================================
Appearance :
MR
MANAV A MEHTA for Appellant(s) : 1,
PUBLIC PROSECUTOR for
Opponent(s) : 1,
====================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 15/10/2008
ORAL
COMMON ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
It
appears that Criminal Appeal No.18 of 1988 is an appeal preferred
under Section 378 of Code of Criminal Procedure against acquittal of
the respondents for the offence of murder. In this set of
circumstances, Registry is directed to place the matter before
appropriate Bench as per roster.
(A.L.DAVE,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top