Gujarat High Court High Court

Vimal vs Kalubhai on 5 July, 2011

Gujarat High Court
Vimal vs Kalubhai on 5 July, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8828/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8828 of 2011
 

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

 

VIMAL
B CHAUHAN - Applicant(s)
 

Versus
 

KALUBHAI
AMBALAL JESANI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SHAILI A KAPADIA for
Applicant(s) : 1, 
None for Respondent(s) : 1, 
PUBLIC PROSECUTOR
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 05/07/2011 

 

 
 
ORAL
ORDER

Heard
the learned advocate for the applicant and perused the papers. Leave
to appeal is granted. This application stands disposed of
accordingly.

[Z.K.SAIYED,
J.]

mandora/

   

Top