Gujarat High Court High Court

State vs Babu on 17 August, 2010

Gujarat High Court
State vs Babu on 17 August, 2010
Author: Anil R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.A/1057/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1057 of 2002
 

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

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

BABU
AAMAD JENEJA SANDHI GAMETI & 4 - Opponent(s)
 

==============================================================
 
Appearance
: 
MR
L.R. PUJARI, A.P.P.  for
Appellant(s) : 1, 
None for Opponent(s) : 1 -
5. 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANIL R. DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 07/09/2005 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE ANIL R. DAVE)

Leave
granted.

Appeal
admitted.

Bailable
warrant in the sum of Rs. 5,000/- to be issued against each of the
respondents-accused.

To
be heard alongwith Criminal Appeal No. 835/2002.

(ANIL
R. DAVE, J.) (M.D. SHAH, J.)

siji

   

Top