Gujarat High Court
State vs Dilipbhai on 25 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/8279/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8279 of 2010
In
CRIMINAL
APPEAL No. 1258 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
DILIPBHAI
BHIMJIBHAI SARVAIYA & 1 - Respondent(s)
=========================================================
Appearance
:
MS
CHETNA SHAH, APP for Applicant(s) : 1,
None for Respondent(s) : 1
- 2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 25/11/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
learned APP Ms.Chetna Shah.
Leave
granted. This application stands disposed of accordingly.
(A.L.Dave,
J.)
Sreeram. (V.M.Sahai,
J.)
Top