Gujarat High Court
Maheshbhai vs Majid on 8 November, 2011
Gujarat High Court Case Information System Print CR.MA/7741/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 7741 of 2011 ========================================================= MAHESHBHAI KANTIBHAI CHAUDHARY - Applicant(s) Versus MAJID GULAM SINDHA & 8 - Respondent(s) ========================================================= Appearance : MR MAYUR RAJGURU for Applicant(s) : 1, None for Respondent(s) : 1 - 8. MR KP RAVAL, ADDL.PUBLIC PROSECUTOR for Respondent(s) : 9, ========================================================= CORAM : HONOURABLE MR.JUSTICE D.H.WAGHELA and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 08/11/2011 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The application is
disposed as not necessary. The main criminal appeal may be numbered
and registered and it is hereby admitted. Learned APP waives
service for respondent No.9. Issue bailable warrants in the sum of
Rs.5000/- for the other respondents.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top