Gujarat High Court High Court

State vs Vaghela on 11 August, 2010

Gujarat High Court
State vs Vaghela on 11 August, 2010
Author: Ks Jhaveri,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/3032/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3032 of 2009
 

In


 

CRIMINAL
APPEAL No. 430 of 2009
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

VAGHELA
MAHENDRASINH DOLAJI & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HL JANI Ld. 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
: 13/05/2009 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

Heard.

Leave to appeal is granted. R & P to be called for so as to reach
this Court on or before 15.6.2009. SO to 16.6.2009.

(K.S.

JHAVERI, J.)

(Z.K.SAIYED,
J.)

mandora/

   

Top