Gujarat High Court High Court

State vs Unknown on 18 March, 2010

Gujarat High Court
State vs Unknown on 18 March, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/2540/2009	 1/ 1	ORDER 
 
 

	

 


IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 


 


 


CRIMINAL
APPEAL No. 2540 of 2009
 


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


STATE
OF GUJARAT - ON BEHALF OF A K KHER, FOOD INSPECTOR - Appellant(s)
 


Versus
 


DEVENDRA
BHAGWANJI SANORA DISTRIBUTOR - C/O. KARSHAN - Opponent(s)
 

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

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 18/03/2010 

 

 
ORAL
ORDER

This
Court (Coram: Z.K. Saiyed, J.) vide his order dated 23.2.2010 in
Criminal Miscellaneous Application No.14296 of 2009 in Criminal
Appeal No.2540 of 2009 has granted leave to appeal.

Looking
to the order impugned, this Court is of the view that the appeal
deserves to be admitted. Hence, it is admitted.

(S.

R. Brahmbhatt, J. )

sudhir

   

Top