Gujarat High Court
Hayat vs Unknown on 17 June, 2008
Gujarat High Court Case Information System
Print
CR.A/1364/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1364 of 2008
=========================================================
HAYAT
DAWOOD DAFER & 1 - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
MR
SHAKEEL A QURESHI for
Appellant(s) : 1 - 2.
MR M.R. MENGDEY APP for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 17/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)
Heard
Mr. Shakeel Qureshi, learned advocate appearing on behalf of the
applicants.
Appeal
is ADMITTED.
Mr.M.R.
Mengdey, learned APP waives the service of notice of admission on
behalf of the State.
Mr.Shakeel
Qureshi, learned advocate appearing on behalf of the applicants has
submitted that he has not filed any application for releasing the
applicants on bail.
[J.R.
VORA, J.]
[M.R.
SHAH, J.]
rafik
Top