Gujarat High Court
Maheshbhai vs Majid on 8 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/7741/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7741 of 2011
=========================================================
MAHESHBHAI
KANTIBHAI CHAUDHARY - Applicant(s)
Versus
MAJID
GULAM SINDHA & 8 - Respondent(s)
=========================================================
Appearance
:
MR
MAYUR RAJGURU for
Applicant(s) : 1,
None for Respondent(s) : 1 - 8.
MR KP RAVAL,
ADDL.PUBLIC PROSECUTOR for Respondent(s) :
9,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 08/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The application is
disposed as not necessary. The main criminal appeal may be numbered
and registered and it is hereby admitted. Learned APP waives
service for respondent No.9. Issue bailable warrants in the sum of
Rs.5000/- for the other respondents.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top