Gujarat High Court High Court

State vs Sarvottamsinh on 18 March, 2009

Gujarat High Court
State vs Sarvottamsinh on 18 March, 2009
Author: Ks Jhaveri,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/17254/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 17254 of 2008
 

In


 

CRIMINAL
APPEAL No. 3189 of 2008
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

SARVOTTAMSINH
@ LALLA JAGRUP SINH CHAUHAN & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RC KODEKAR APP for Applicant(s) : 1, 
None
for Respondent(s) : 1 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 18/03/2009 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

Heard.

Leave to appeal granted.

The
application stands disposed of accordingly.

[K.

S. JHAVERI, J.] [Z. K. SAIYED, J.]

Pravin/*

   

Top