Gujarat High Court High Court

State vs Lalabhai on 10 November, 2008

Gujarat High Court
State vs Lalabhai on 10 November, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/683320/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6833 of 2008
 

In


 

CRIMINAL
APPEAL No. 1615 of
2008 
 
=================================================
 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

LALABHAI
REVABHAI PATEL - Respondent(s)
 

=================================================
 
Appearance
: 
Mr.K.P. RAVAL, ADDL PUBLIC
PROSECUTOR for Applicant(s) : 1, 
None for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 10/11/2008 

 

 
ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

The
present application is filed seeking leave to appeal against the
judgement and order dated 29th February 2008 passed by the
learned Additional Sessions Judge, Fast Track Court No.3, Godhra in
Special ACB Case No.7 of 2006.

2. Heard
learned Additional Public Prosecutor Mr.Raval for the State. Prima
facie, we are of the opinion that the matter requires consideration.
Hence leave to appeal is granted. The application is allowed.

(RAVI R. TRIPATHI, J.)

(RAJESH H. SHUKLA, J.)

karim

   

Top