Gujarat High Court
State vs Ayodhya on 7 August, 2008
Gujarat High Court Case Information System
Print
CR.A/25/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 25 of 2006
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
AYODHYA
MUNIVAN ADITYA DRAVID & 1 - Opponent(s)
=========================================================
Appearance
:
MR KC SHAH, APP for
Appellant(s) : 1,
MR BC DAVE for Opponent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 07/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Leave
to Appeal is granted.
Appeal
is admitted.
As
the respondents ? accused are represented through learned Advocate
Mr. B.C. Dave, no bailable warrant is issued against the respondents
? accused.
(A.M.KAPADIA,J.)
(Z.K.SAIYED,
J.)
sas
Top