Gujarat High Court
State vs Nitaben on 6 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/12699/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12699 of 2009
In
CRIMINAL
APPEAL No. 2181 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
NITABEN
DASHRATHBHAI PARMAR & 3 - Respondent(s)
=========================================================
Appearance
:
PUBLIC
PROSECUTOR for
Applicant(s) : 1,
None for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 06/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Leave
to delete respondents no. 2 to 4 as the appeal for enhancement is
only against the conviction of accused no. 1.
Rule
returnable on 27.4.2010.
(JAYANT
PATEL, J.)
(Z.K.SAIYED,
J.)
mandora/
Top