Gujarat High Court
State vs Rajubhai on 9 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/3165/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3165 of 2008
In
CRIMINAL
APPEAL No. 1138 of 2008
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
RAJUBHAI
CHHATRASINH CHAVDA & 1 - Respondent(s)
=========================================================
Appearance
:
Mr.
I.M. Pandya, APP, for
Applicant(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 09/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Leave
is granted. Appeal is admitted. Issue bailable warrant in the sum of
Rs. 2000/-.
(BHAGWATI
PRASAD, J)
(S.R.
BRAHMBHATT, J)
(pkn)
Top