Gujarat High Court
========================================== vs None For on 16 June, 2008
Gujarat High Court Case Information System Print CR.A/661/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL APPEAL No. 661 of 2008 ========================================== STATE OF GUJARAT Versus VIJAYSINH DALPATSINHY VAGHELA & 2 ========================================== Appearance : MR LR PUJARI, APP for Appellant None for Respondents No. 1 - 3. ========================================== CORAM : HONOURABLE MR.JUSTICE J.R.VORA and HONOURABLE MR.JUSTICE M.R. SHAH Date : 16/06/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)
Heard
Mr. L. R. Pujari, learned APP for the appellant ? State of
Gujarat.
Appeal
is admitted. Bailable warrant be issued in sum of Rs.5,000/-
against each of the respondents. To be heard with Criminal Appeal
No.1037 of 2007
[J.
R. VORA,J.]
[M.
R. SHAH,J.]
vijay
Top