Gujarat High Court
========================================================= vs Unknown on 22 July, 2008
Gujarat High Court Case Information System
Print
CR.A/221/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 221 of 2007
=========================================================
THE
STATE OF GUJARAT
Versus
HARSHADBHAI
MANEKBHAI MANDALIYA
=========================================================
Appearance :
MS
MITA PANCHAL, ADDL PUBLIC PROSECUTOR for the
Appellant
None for the
Opponent
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 22/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Appeal
admitted.
Bailable
warrant be issued to the accused in the sum of Rs.5,000/-.
(BHAGWATI
PRASAD, J.)
(S.R.BRAHMBHATT, J.)
omkar
Top