Gujarat High Court High Court

State vs Bailable on 18 March, 2009

Gujarat High Court
State vs Bailable on 18 March, 2009
Author: Ks Jhaveri,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/248520/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 2485 of 2008
 

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

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

VANRAJSINH
SHIVAJI CHAUHAN - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
HL JANI, ADDL PUBLIC PROSECUTOR for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 18/03/2009 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

Heard
Mr. H. L. Jani, learned APP appearing for the petitioner State.

Appeal
Admitted.

Bailable
warrant in the sum of Rs. 5,000/- (Rupees Five Thousand Only) be
issued against the respondent-accused.

R.

& P to be sent back forthwith.

(K.S. JHAVERI, J.) (Z.K. SAIYED, J.)

Divya//

   

Top