Gujarat High Court
State vs Appeal on 6 August, 2008
Gujarat High Court Case Information System
Print
CR.A/598/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 598 of 2007
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
MAHAMAD
HANIF FATEMAHAMAD MEMAN - Opponent(s)
=========================================================
Appearance
:
MR
KC SHAH Ld. APP for Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 06/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Leave
to appeal is granted.
Appeal
is admitted. Bailable warrant in the sum of Rs. 5000/- be issued
against the respondent-accused.
(A.M.
KAPADIA, J.)
(Z.K.
SAIYED, J.)
mandora/
Top