Gujarat High Court
The vs Siddhrajsinh on 25 July, 2008
Gujarat High Court Case Information System
Print
CR.A/257/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 257 of 2007
=========================================================
THE
STATE OF GUJARAT - Appellant
Versus
SIDDHRAJSINH
BHARATSINH @ BHARUBHA ZALA - Respondent
=========================================================
Appearance :
MR
SP HASURKAR ADDL PUBLIC PROSECUTOR for Appellant:
1,
None
for Respondents :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 25/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Leave
granted. Appeal admitted. Bailable warrant in the sum of Rs.5000=00
(Rs. Five Thousand only) be issued against the respondent-accused.
(BHAGWATI
PRASAD, J.)
(S.R.BRAHMBHATT,
J.)
pallav
Top