Gujarat High Court
====================================== vs Unknown on 11 July, 2008
Gujarat High Court Case Information System
Print
CR.A/2186/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2186 of 2006
======================================
THE
STATE OF GUJARAT
Versus
RAJENDRASINH
ARJUNSINH MAHIDA & OTHERS
======================================
Appearance
:
Mr SP Hasurkar, Additional
Public Prosecutor for the Appellant
None for Opponent(s) : 1 -
5.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 11/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Leave
granted.
Appeal
admitted. Bailable warrants be issued to the accused in the sum of
Rs.5,000/-.
(Bhagwati
Prasad, J.)
(S.R.Brahmbhatt,
J.)
*mohd
Top