Gujarat High Court High Court

State vs Unknown on 24 September, 2008

Gujarat High Court
State vs Unknown on 24 September, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 399 of 2005
 

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

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

RAMABHAI
POPATBHAI PATEL - Opponent(s)
 

=========================================================
 
Appearance
: 
Mr
LR Pujari, addl.PUBLIC PROSECUTOR for
Appellant(s) : 1, 
Ms.
Moxa Thakkar for MR
NK MAJMUDAR for
Opponent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 24/09/2008 

 

 
 
ORAL
ORDER

Heard
the learned advocate for the appellant and the learned APP for the
opponent.

It
is submitted by Mr Pujari, learned APP that in respect of the
co-accused, the State has preferred two Criminal Appeals bearing No.
395 and 396 of 2005 challenging the order passed by the learned
Addl.Sessions Judge, Fast Track Court No.4, Godhra. Both those
appeals are admitted by the court.

Hence,
the appeal is admitted.

[M.D.

SHAH, J.]

msp

   

Top