Gujarat High Court
State vs Tapubhai on 6 May, 2011
   Gujarat High Court Case Information System 
  
  
    
 
 
    	      
         
	    
		   Print
				          
  
	 
	 
	 
	 
	 
	
 
	 
FA/5333/2008	 1/ 1	ORDER 
 
 
	
 
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 
 
FIRST
APPEAL No. 5333 of 2008
 
To
 
FIRST
APPEAL No. 5343 of 2008
 
 
 
=========================================================
 
STATE
OF GUJARAT & 1 - Appellant(s)
 
Versus
 
TAPUBHAI
PARMANADBHAI - Defendant(s)
 
=========================================================
 
Appearance
:
 
Mrs Mini
Nair, Asstt.GOVERNMENT PLEADER for
Appellant(s) : 1
- 2. 
MR
NITIN M AMIN for
Defendant(s) :
1, 
=========================================================
 
	  
		 
			 
CORAM
			: 
			
		
		 
			 
HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 
and
		
	
	 
		 
		 
			 
HONOURABLE
			MR.JUSTICE MD SHAH
		
	
 
 
 
 
Date
: 01/12/2008 
 
 
 
ORAL
ORDER
(COMMON)
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Admit.
Mr Nitin Amin, learned advocate waives service of notice of
admission for the respondents.
[R.
P. DHOLAKIA, J.]
[M.D.
SHAH, J.]
msp
Top