Gujarat High Court High Court

Mohammadsafi vs The on 7 April, 2010

Gujarat High Court
Mohammadsafi vs The on 7 April, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/2600/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 2600 of 2009
 

 
 
=================================================


 

MOHAMMADSAFI
ISHAKBHAI BELIM - Appellant
 

Versus
 

STATE
OF GUJARAT & 1 - Opponents
 

=================================================
 
Appearance : 
MR
JV JAPEE for Appellant: 
MS. C.M. SHAH, LD. APP Opponent: 1, 
None
for Opponent : 2, 
=================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 07/04/2010 

 

 
 
ORAL
ORDER

The
appellant has taken out Criminal Misc. Application No. 6492 wherein
this Court (Coram: Z.K. Saiyed, J) on 23/12/2009 passed order
allowing the application granting leave to appeal. When the leave is
granted, appeal is ordinarily to be admitted. In view of that the
appeal is admitted. Bailable warrant in sum of Rs.3,000/- (Rs. Three
thousand only) be issued against respondent no.2 / original accused.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top