Gujarat High Court High Court

State vs Criminal on 1 September, 2008

Gujarat High Court
State vs Criminal on 1 September, 2008
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/760/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 760 of 1999
 

With


 

CRIMINAL
APPEAL No. 761 of 1999
 

With


 

CRIMINAL
APPEAL No. 812 of 1999
 

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


 

STATE
OF GUJARAT - Appellant
 

Versus
 

BADRUDDIN
MUFISUDDIN SHAIKH - Opponent
 

=================================================
 
Appearance : 
MR. S.P. 
HASURKAR, LD. APP for Appellant : 

 

MR
AR SHAIKH for Ori. Complainant : 
None for Opponent
: 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 01/09/2008 

 

 
 
COMMON
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Heard
learned APP Mr. SP Hasurkar for the appellant in the appeals.

Criminal
appeals are admitted. Issue bailable warrant in the sum of
Rs.2000/- (Rs. Two thousand only) against the respondents/ original
accused in each appeal. Office to maintain copy of this order in the
appeals.

[
BHAGWATI PRASAD, J ]

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top