Gujarat High Court
State vs Kalubhai on 8 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/2886/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2886 of 2008
In
CRIMINAL
APPEAL No. 1107 of 2008
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
KALUBHAI
MOTIBHAI BAMANIYA & 2 - Respondent(s)
=========================================================
Appearance
:
Mr.
S.P. Hasurkar, APP, for
Applicant(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 08/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Leave
is granted. Appeal is admitted. Issue bailable warrant in the sum of
Rs. 2000/-
(BHAGWATI
PRASAD, J)
(S.R.
BRAHMBHATT, J)
(pkn)
Top