Gujarat High Court
State vs Bailable on 3 September, 2010
Gujarat High Court Case Information System
Print
CR.A/586/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 586 of 2008
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
RADHESHYAM
SHRIHARIDWARILAL GOYEL - Opponent(s)
=========================================================
Appearance
:
MR
DIPEN DESAI APP for Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 03/03/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)
Heard
Mr. Dipen Desai, learned A.P.P. for State.
Appeal
is ADMITTED.
Bailable
Warrant be issued against the respondent in the sum of Rs.5000=00.
[J.R.
VORA, J.]
[M.R.
SHAH, J.]
rafik
Top