Gujarat High Court High Court

State vs Arvindsinh on 4 September, 2008

Gujarat High Court
State vs Arvindsinh on 4 September, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/682720/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6827 of 2008
 

In


 

CRIMINAL
APPEAL No. 1612 of 2008
 

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

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

ARVINDSINH
GAMBHIRSINH - Respondent(s)
 

=================================================
 
Appearance
: 
MR.K.C. SHAH, ADDITIONAL PUBLIC
PROSECUTOR for Applicant(s) : 1, 
None for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 04/09/2008 

 

 
 
ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Heard
learned Additional Public Prosecutor Mr.K.C. Shah for the applicant/
appellant and learned advocate Mr.Tolia for the respondent. Leave to
appeal is granted. The Criminal Appeal be posted for hearing on 12th
September 2008.

(RAVI R. TRIPATHI, J.)

(K.M. THAKER, J.)

karim

   

Top