Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

A.M.Bharvad & Ors. Vs. State of Gujarat & Ors. [2010] INSC 662 (26 August 2010)
2010 Latest Caselaw 604 SC

Citation : 2010 Latest Caselaw 604 SC
Judgement Date : Aug/2010

    

A.    M. Bharvad & Ors. Vs. State of Gujarat & Ors. [2010] INSC 662 (26 August 2010)

Judgment

CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO...1585....OF 2010 (Arising out of SLP (Crl.) No.2556 of 2010) A.M. Bharvad & Ors. ... Appellants Versus State of Gujarat & Ors. ... Respondents WITH Criminal Appeal No. 1586 of 2010 @ SLP (Crl.) No. 2078 of 2010 Criminal Appeal No. 1587 of 2010 @ SLP (Crl.) No. 2079 of 2010 Criminal Appeal No. 1588 of 2010 @ SLP (Crl.) No. 2080 of 2010 Criminal Appeal No. 1589 of 2010 @ SLP (Crl.) No. 2081 of 2010 Criminal Appeal No. 1590 of 2010 @ SLP (Crl.) No. 3380 of 2010 Criminal Appeal No. 1591 of 2010 @ SLP (Crl.) No. 3381 of 2010 Criminal Appeal No. 1592 of 2010 @ SLP (Crl.) No. 3382 of 2010 Criminal Appeal No. 1593 of 2010 @ SLP (Crl.) No. 4692 of 2010 Criminal Appeal No. 1594 of 2010 @ SLP (Crl.) No. 4697 of 2010 Criminal Appeal No.1595-97 of 2010 @ SLP (Crl.) No. 4700-4702 of 2010 Criminal Appeal No. 1598 of 2010 @ SLP (Crl.) No. 6270 of 2010 ORDER Dr. B.S. CHAUHAN, J

1.     Leave granted in all the Special Leave Petitions.

2.     All these matters have been filed by the persons aggrieved by the Judgment and order of the High Court of Gujarat dated 22.12.2009 in connected cases. The detailed judgment and order has been passed today i.e. on 26.8.2010 in Criminal Appeal No.1599 of 2010 (arising out of SLP (Crl.) No 2077 of 2010 - Babubhai vs. State of Gujarat & Ors.), and Criminal Appeal Nos.1600-1605 of 2010 (arising out of SLP (Crl.) Nos.3235-3240 of 2010-State of Gujarat & Ors. vs. Ganeshbhai Jakshibhai Bharwad & Ors.).

3.     The issues raised in all these matters have been dealt with elaborately while deciding the aforesaid appeals. Thus, all these appeals stand disposed of in terms of the said Judgment and order. The parties herein shall be entitled to the relief, if any, in accordance with the said Judgment.

...........................J. (P. SATHASIVAM)

...... ....................J (Dr. B.S. CHAUHAN)

New Delhi,

August 26, 2010.

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter