Gujarat High Court High Court

State vs Issue on 5 March, 2010

Gujarat High Court
State vs Issue on 5 March, 2010
Author: Jayant Patel,&Nbsp;Honourable H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1578/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1578 of 2009
 

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


 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

JAGDISH
VALLABH BHALIYA - Opponent(s)
 

=========================================================
Appearance : 
PUBLIC
PROSECUTOR for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 05/03/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Appeal
is admitted for the offence under Section 354 read with Section 511
of Indian Penal Code.

Issue
summons to the respondent accused.

[JAYANT
PATEL, J.]

[RAJESH
H. SHUKLA, J.]

jani

   

Top