Citation : 2023 Latest Caselaw 2645 Guj
Judgement Date : 29 March, 2023
R/CR.A/756/1995 FARAD DATED: 29/03/2023
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL APPEAL NO. 756 of 1995
================================================================
STATE OF GUJARAT Versus RAGHUBHAI RANABHAI BHARWAD ( ABATED ) & 3 other(s) ================================================================ Appearance:
MS. JIRGA JHAVERI, APP, for the Appellant(s) No. 1 ABATED for the Opponent(s)/Respondent(s) No. 1,3 MR HD CHUDASAMA(234) for the Opponent(s)/Respondent(s) No. 2,4 =============================================================== CORAM:HONOURABLE MR. JUSTICE A.Y. KOGJE and HONOURABLE MR. JUSTICE M. R. MENGDEY
Date : 29/03/2023 FARAD (PER : HONOURABLE MR. JUSTICE A.Y. KOGJE)
For the reasons recorded in the judgment dictated today, the Hon'ble Court has passed the following order:
"In the result, the appeal fails and is dismissed. The judgment and order dated 17.04.1995 passed in Sessions Case No.133 of 1992 by the Additional Sessions Judge, Ahmedabad (Rural), Mirzapur stands confirmed. Bail and bail bonds of the accused, if any, stands discharged. R & P be sent back to the concerned Trial Court, forthwith."
Siddharth Private Secretary
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!