Citation : 2021 Latest Caselaw 16099 Guj
Judgement Date : 12 October, 2021
R/CR.MA/14453/2021 ORDER DATED: 12/10/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC.APPLICATION NO. 14453 of 2021
With
R/CRIMINAL APPEAL NO. 1153 of 2021
==========================================================
STATE OF GUJARAT
Versus
BRIDALKUMAR @ BHRIDAL YOGESHBHAI PATEL
==========================================================
Appearance:
MR HARDIK SONI, APP for the Applicant(s) No. 1
for the Respondent(s) No. 1,2,3,4,5
==========================================================
CORAM:HONOURABLE THE ACTING CHIEF JUSTICE MR.
JUSTICE R.M.CHHAYA
and
HONOURABLE MR. JUSTICE BIREN VAISHNAV
Date : 12/10/2021
ORAL ORDER
(PER : HONOURABLE THE ACTING CHIEF JUSTICE MR. JUSTICE R.M.CHHAYA) By this appeal under Section 378(1)(3) of the Code of Criminal Procedure, 1973, the State has prayed for leave to file the appeal against the judgment and order dated 7.11.2020 passed by the learned Additional Sessions Judge, Vadodara in Sessions Case no.6 of 2020.
In facts of this case, leave as prayed for deserves to be granted and is hereby granted. The application is allowed accordingly. The appeal be listed for hearing on 16.11.2021.
(THE ACTING CHIEF JUSTICE R.M.CHHAYA, J)
(BIREN VAISHNAV, J) Maulik
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!