Gujarat High Court High Court

State vs Ayodhya on 7 August, 2008

Gujarat High Court
State vs Ayodhya on 7 August, 2008
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/25/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 25 of 2006
 

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

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

AYODHYA
MUNIVAN ADITYA DRAVID & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR KC SHAH, APP for
Appellant(s) : 1, 
MR BC DAVE for Opponent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 07/08/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Leave
to Appeal is granted.

Appeal
is admitted.

As
the respondents ? accused are represented through learned Advocate
Mr. B.C. Dave, no bailable warrant is issued against the respondents
? accused.

(A.M.KAPADIA,J.)

(Z.K.SAIYED,
J.)

sas

   

Top