Gujarat High Court High Court

State vs Babubhai on 16 September, 2008

Gujarat High Court
State vs Babubhai on 16 September, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/868/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 868 of
2008 
=========================================================

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

BABUBHAI
BHAVANBHAI CHUNARA & 3 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
PRADEEP BHATE, ADDL. PUBLIC PROSECUTOR for
Appellant(s) : 1, 
None for Opponent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 16/09/2008  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Heard,
learned APP, Mr. Bhate for the appellant.

Admit.

Issue
bailable warrants in the sum of Rs.5,000/- (Rs: Five Thousand Only)
each against all the respondents.

[RAVI
R. TRIPATHI, J.]

[K.M.THAKER,
J.]

kdc

   

Top