Gujarat High Court
State vs Javedkhan on 7 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/2318/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2318 of 2010
In
CRIMINAL
APPEAL No. 420 of
2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
JAVEDKHAN
@ JED ABDULMAJIDKHAN PATHAN - Respondent(s)
=========================================================
Appearance
:
PUBLIC
PROSECUTOR for
Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 07/09/2010
ORAL ORDER
(Per : HONOURABLE
MR.JUSTICE JAYANT PATEL)
Present
application is for leave to prefer the appeal against the judgment
and order dated 11.12.2009 passed by the learned Additional Sessions
Judge, Ahmedabad in Sessions Case No.460 of 2006.
Considering
the facts and circumstances, we find that leave to appeal deserves
to be granted, therefore, application is disposed of accordingly.
[JAYANT
PATEL, J.]
[H.B.ANTANI, J.]
..mitesh..
Top