Gujarat High Court High Court

State vs Bailable on 14 August, 2008

Gujarat High Court
State vs Bailable on 14 August, 2008
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1002/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1002 of 2006
 

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

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

REKHABEN
JAYANTIBHAI PATEL & 3 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR MUKESH PATEL Ld. APP for
Appellant(s) : 1, 
None
for Opponent(s) : 1 - 2, 4, 
MR
HIMANSU M PADHYA for
Opponent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 14/08/2008 

 

 
 
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/- against each of the
respondents-accused.

(A.M.

KAPADIA, J.)

(Z.K.

SAIYED, J.)

mandora/

   

Top