Gujarat High Court High Court

State vs Hasmukhbhai on 25 October, 2010

Gujarat High Court
State vs Hasmukhbhai on 25 October, 2010
Author: C.K.Buch,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.A/2127/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 2127 of 2005
 

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

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

HASMUKHBHAI
MANGALBHAI VANKAR & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
KC SHAH, LD.APP for Appellant(s) : 1, 
MR HARSHADRAY A DAVE for
Opponent(s) : 1 - 3. 
MR HARDIK A DAVE for Opponent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 06/10/2006 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)

Heard
Mr.K.C. Shah, learned Additional Public Prosecutor, appearing on
behalf of the appellant-State.

Leave
granted. Appeal admitted.

Mr.Harshadray
Dave states that he has filed his appearance on behalf of the
respondent-accused. According to him, it will be easy for the Court
to secure the presence of respondent-accused as and when required
and, therefore, no formal orders of issuance of bailable warrant may
be passed.

In
view of above statement, no formal order as to issuance of bailable
warrant is passed.

The
present acquittal appeal be tagged and heard with the appeal bearing
Criminal Appeal No.1417 of 2005 filed by the respondent herein
against the judgment and order of conviction qua the offence
punishable under Section 498(A) of the Indian Penal Code.

The
submission of paper-book in any one of the appeals shall be treated
as sufficient compliance.

(C.K. Buch, J)

(Sharad
D. Dave, J)

Aakar

   

Top