Gujarat High Court High Court

State vs Naran on 25 July, 2008

Gujarat High Court
State vs Naran on 25 July, 2008
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1118/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1118 of 2008
 

In


 

CRIMINAL
APPEAL No. 458 of 2008
 

With


 

CRIMINAL
APPEAL No. 458 of 2008
 

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


 

STATE
OF GUJARAT - Applicant
 

Versus
 

NARAN
RAMJI VARSANI (PATEL) - Respondent
 

=========================================================
 
Appearance : 
MR
SP HASURKAR ADDL PUBLIC PROSECUTOR for Applicant:
1, 
None for Respondent :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 25/07/2008 

 

 
 
COMMON
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Leave
granted. Appeal admitted. Bailable warrant in the sum of Rs.5000=00
(Rs. Five Thousand only) be issued against the respondent-accused.

(BHAGWATI
PRASAD, J.)

(S.R.BRAHMBHATT,
J.)

pallav

   

Top