Gujarat High Court High Court

Criminal Appeal No. 381 Of 2 vs Leave Granted. Appeal Admitted. … on 2 August, 2010

Gujarat High Court
Criminal Appeal No. 381 Of 2 vs Leave Granted. Appeal Admitted. … on 2 August, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice H.Mehta,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CRIMINAL APPEAL No 381 of 2001



     --------------------------------------------------------------
     STATE OF GUJARAT
Versus
     JODHAJI JALAJI KOLI THAKOR
     --------------------------------------------------------------
     Appearance:
     1. Criminal Appeal No. 381 of 2001
          MR S.S.PATEL, ADDL.PUBLIC PROSECUTOR for Petitioner No. 1


     --------------------------------------------------------------


              CORAM : MR.JUSTICE A.L.DAVE
                                 and
                      MR.JUSTICE AKSHAY H.MEHTA


              Date of Order: 25/11/2002


ORAL ORDER

(Per : MR.JUSTICE A.L.DAVE)

Leave granted. Appeal admitted. Bailable
warrant in the sum of Rs. 5,000/- be issued against the
respondents, except those who are in jail.

(A.L.Dave, J.)(Akshay H. Mehta, J.)
*/Mohandas