Gujarat High Court
========================================== vs Mr Lb Dabhi App For on 30 July, 2008
Gujarat High Court Case Information System
Print
CR.A/203020/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2030 of 2008
==========================================
PATEL
AMBALAL MOTIBHAI
Versus
STATE
OF GUJARAT
==========================================
Appearance
:
MR ASHISH M DAGLI for
Appellant
MR LB DABHI APP for
Respondent
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 30/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Heard
learned advocate Mr.Ashish M. Dagli for the appellant.
Appeal
is admitted. Learned APP Mr.L.B.Dabhi waives service of notice
of admission on behalf of the respondent State. To be heard
along with Criminal Appeal Nos.1668/2008, 1734/2008, 1727/2008,
1724/2008, 1878/2008, 1879/2008 and 2008/2008.
[J.
R. VORA,J.]
[J.
C. UPADHYAYA,J.]
vijay
Top