Gujarat High Court
State vs Issue on 2 September, 2008
Gujarat High Court Case Information System
Print
CR.A/1580/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1580 of 2008
=================================================
STATE
OF GUJARAT - Appellant
Versus
JAKHU
VELA KOLI & 5 - Opponents
=================================================
Appearance :
MR SP
HASURKAR, LD. APP for Appellant :
None for
Opponents : 1 - 6.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 02/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Heard
learned APP for the appellant State. Appeal is admitted.
Issue
bailable warrant in the sum of Rs.2,000/- (Rs. Two thousand only)
against each of the respondents / original accused.
[
BHAGWATI PRASAD, J ]
[
S.R. BRAHMBHATT, J ]
/vgn
Top