Gujarat High Court
State vs Manibhai on 6 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/34/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 34 of 2010
In
CRIMINAL
APPEAL No. 8 of 2010
=============================================
STATE
OF GUJARAT - Applicant(s)
Versus
MANIBHAI
MAGANBHAI VANKAR - Respondent(s)
=============================================
Appearance
:
MR SHIVANG SHUKLA APP (THROUGH
JAIL for Applicant(s) : 1,
NOTICE SERVED for Respondent(s) :
1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 06/04/2010
ORAL
ORDER
This
application for leave to appeal under Section 378(1)(3) of the Code
of Criminal Procedure, 1973, is filed by the State of Gujarat through
learned Public Prosecutor is taken up for hearing and considering the
facts and circumstances of the case, prayer in terms of para 8(b) is
granted.
This
application is allowed and disposed of accordingly.
[ANANT
S. DAVE, J.]
//smita//
Top