Gujarat High Court High Court

The vs Leave on 18 June, 2008

Gujarat High Court
The vs Leave on 18 June, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1550/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1550 of 2006
 

=========================================================

 

THE
STATE OF GUJARAR - Appellant(s)
 

Versus
 

VANRAJSINH
BHAVSINH DABHI - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
L.R.PUJARI, ADDL. PUBLIC PROSECUTOR for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 18/06/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)

Heard
Mr.L.R.Pujari, learned APP appearing on behalf of the State.

Leave
to appeal is granted. Appeal admitted. Bailable warrant be issued
against the respondent in the sum of Rs.5000/- (Rupees Five Thousand
only).

[J.R.Vora,J.]

[M.R.Shah,J.]

satish

   

Top