Gujarat High Court High Court

State vs Ganpatram on 17 October, 2008

Gujarat High Court
State vs Ganpatram on 17 October, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/186920/2008	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1869 of 2008
 

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

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

GANPATRAM
SON OF AMRAJI VISHNOI (DHAYAL) & 1 - Opponent(s)
 

========================================= 
Appearance
:
 

MR
KP RAVAL, ADDL. PUBLIC PROSECUTOR for
Appellant(s) : 1, 
MR TUSHAR CHAUDHARY for Opponent(s) : 1 -
2. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 17/10/2008 

 

 
 
ORAL
ORDER

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

ADMIT.

Bailable Warrant in the sum of Rs. 5,000/- against each of the
respondents.

[Ravi
R. Tripathi, J.]

[Rajesh
H. Shukla, J.]

(hn)

   

Top