Gujarat High Court High Court

State vs Leave on 20 July, 2010

Gujarat High Court
State vs Leave on 20 July, 2010
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/860/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 860 of 2005
 

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

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

GANDABHAI
JIVANDAS PATEL - Opponent(s)
 

=========================================================
 
Appearance
: 
Mr.K.C.Shah,
APP for Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 07/03/2007 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

Heard
learned A.P.P.Mr.K.C.Shah for the appellant ? State.

Leave
to appeal granted. Appeal admitted. Bailable warrant in the sum of
Rs.5,000/- against the respondent. Office is directed to transmit
back the R & P to the trial Court immediately.

(
J.R.VORA, J )

(
SHARAD D DAVE, J )

pathan

   

Top