Gujarat High Court High Court

State vs Santoshkumar on 3 March, 2011

Gujarat High Court
State vs Santoshkumar on 3 March, 2011
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Sahai,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7087/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7087 of 2010
 

In


 

CRIMINAL
APPEAL No. 1071 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

SANTOSHKUMAR
BATUPRASAD MAHANTO - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
CM SHAH, ADDL.PUBLIC PROSECUTOR
for
Applicant. 
None for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE VIJAY MANOHAR SAHAI
		
	

 

 
 


 

Date
: 10/12/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Leave
to appeal is granted. The application stands disposed of accordingly.

[A.L.Dave,J.]

[V.M.Sahai,J.]

(patel)

   

Top