Gujarat High Court
State vs Dineshchandra on 7 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/4224/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4224 of 2011
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
DINESHCHANDRA
LALJIBHAI KANABAR & 3 - Respondent(s)
=========================================================
Appearance
:
Mr.L.R.Pujari,
APP
for Applicant(s) : 1,
None for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 07/09/2011
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.]
radhan
Top