Gujarat High Court High Court

State vs Dilipbhai on 8 September, 2011

Gujarat High Court
State vs Dilipbhai on 8 September, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8248/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8248 of 2011
 

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

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

DILIPBHAI
BHIKHABHAI DALVADI & 5 - Respondent(s)
 

=========================================
 
Appearance : 
MR
LR POOJARI, ADDL. UBLIC PROSECUTOR
for Applicant(s) : 1, 
None
for Respondent(s) : 1 - 6. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 08/09/2011 

 

ORAL
ORDER

Heard
Mr.L.R.Pujari, learned APP for the applicant-State. Having heard the
learned APP for the State and having regard to the facts and
circumstances of the case, leave to file appeal is granted. This
application stands accordingly allowed.

[M.D.Shah,
J.]

satish

   

Top