Gujarat High Court
Hayat vs Unknown on 17 June, 2008
Gujarat High Court Case Information System Print CR.A/1364/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL APPEAL No. 1364 of 2008 ========================================================= HAYAT DAWOOD DAFER & 1 - Appellant(s) Versus STATE OF GUJARAT - Opponent(s) ========================================================= Appearance : MR SHAKEEL A QURESHI for Appellant(s) : 1 - 2. MR M.R. MENGDEY APP for Opponent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE J.R.VORA and HONOURABLE MR.JUSTICE M.R. SHAH Date : 17/06/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)
Heard
Mr. Shakeel Qureshi, learned advocate appearing on behalf of the
applicants.
Appeal
is ADMITTED.
Mr.M.R.
Mengdey, learned APP waives the service of notice of admission on
behalf of the State.
Mr.Shakeel
Qureshi, learned advocate appearing on behalf of the applicants has
submitted that he has not filed any application for releasing the
applicants on bail.
[J.R.
VORA, J.]
[M.R.
SHAH, J.]
rafik
Top