Gujarat High Court High Court

Sanjaykumar vs State on 7 October, 2010

Gujarat High Court
Sanjaykumar vs State on 7 October, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/787/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 787 of 2009
 

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

 

SANJAYKUMAR
CHANDANMAL SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAYUR A THAKORE for
Applicant(s) : 1, 
MR KARTIK PANDYA ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR BHARGAV N BHATT for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 07/10/2010 

 

 
 
ORAL
ORDER

Counsel
for the petitioner sought permission to convert this Criminal
Revision Application into Criminal Appeal. Permission granted. He
shall supply fresh appeal memo. Registry shall given appropriate
number and place it for further hearing before appropriate Court.

(
AKIL KURESHI, J. )

kailash

   

Top