Gujarat High Court
The vs Bailable on 14 August, 2008
Gujarat High Court Case Information System
Print
CR.A/2218/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2218 of 2006
=========================================================
THE
STATE OF GUAJRAT - Appellant(s)
Versus
ARUN
GOVINDRAM AAKHARA - Opponent(s)
=========================================================
Appearance
:
MR KC SHAH Ld. APP for
Appellant(s) : 1,
None
for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 14/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Leave
to Appeal is granted.
Appeal
is ADMITTED.
Bailable
warrant in the sum of Rs. 5000/- against the respondent-accused.
(A.M.
KAPADIA, J.)
(Z.K.
SAIYED, J.)
mandora/
Top