Gujarat High Court High Court

State vs Bailable on 3 September, 2010

Gujarat High Court
State vs Bailable on 3 September, 2010
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/88/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 88 of 2005
 

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

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

AMRUT
@ AMUJI MATHURJI THAKORE - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
AJ DESAI APP for Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 03/03/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)

Heard
Mr. AJ Desai, learned A.P.P. for State.

Leave
to appeal is granted. Appeal is ADMITTED.

Bailable
Warrant be issued against the respondent in the sum of Rs.5000=00.

To
be heard with Criminal Appeal No.89 of 2005 and 2168 of 2004.

[J.R.

VORA, J.]

[M.R.

SHAH, J.]

rafik

   

Top