Gujarat High Court
State vs Bhoomi on 30 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/10190/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10190 of 2011
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
BHOOMI
SALES (VENDOR FIRM) & 4 - Respondent(s)
=========================================================
Appearance
:
MR
LR PUJARI, ADDL.PUBLIC PROSECUTOR
for
Applicant(s) : 1,
None for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 30/09/2011
ORAL
ORDER
Heard
learned APP Mr.L.R.Pujari for the State.
In
the facts and circumstances of the case and in view of the averments
made in the application, the application for leave to appeal is
allowed.
(
M.D. SHAH, J. )
syed/
Top