Gujarat High Court High Court

========================================================= vs None For The on 15 July, 2008

Gujarat High Court
========================================================= vs None For The on 15 July, 2008
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5683/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5683 of 2008
 

In


 

CRIMINAL
APPEAL No. 1470 of 2008
 

With


 

CRIMINAL
APPEAL No. 1470 of 2008
 

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


 

STATE
OF GUJARAT 

 

Versus
 

HARSHADKUMAR
DAHYABHAI PARMAR 

 

=========================================================
Appearance : 
MR
MG NANAVATI, ADDL PUBLIC PROSECUTOR for the
Applicant 
None for the
Respondent 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 15/07/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

CRIMINAL
MISC. APPLICATION NO.5683 OF 2008

Leave
to appeal is granted.

CRIMINAL
APPEAL NO.1470 OF 2008

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