Gujarat High Court High Court

State vs Mukeshkumar on 5 August, 2008

Gujarat High Court
State vs Mukeshkumar on 5 August, 2008
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/854220/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8542 of 2005
 

In


 

CRIMINAL
APPEAL No. 1817 of 2004
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

MUKESHKUMAR
BHAVANISHANKER PATHAK & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
Mr. Maulik Nanavati, APP, 
for Applicant(s) : 1, 
RULE
SERVED for Respondent(s) : 1 - 4. 
RULE UNSERVED for Respondent(s)
: 5 - 7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 05/08/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Issue bailable warrant to respondent Nos. 5, 6 and 7 in the sum of
Rs. 5000/- (Rupees five thousand) each.

(BHAGWATI
PRASAD, J)

(S.R.

BRAHMBHATT, J)

(pkn)

   

Top