Gujarat High Court High Court

State vs Iqbal on 29 June, 2010

Gujarat High Court
State vs Iqbal on 29 June, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/122/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 122 of 2010
 

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

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

IQBAL
@ MAHAMMADALI IBRAHIMBHAI SHAIKH & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
LB DABHI, ADDL.PUBLIC PROSECUTOR
for
Appellant(s) : 1, 
None for Opponent(s) : 1 -
2. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 29/06/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Appeal
admitted. Bailable warrant in
the sum of Rs.5000/- each to be issued against the respondents
accused.

(A.M.KAPADIA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top