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/586/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 586 of 2008
 

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

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

RADHESHYAM
SHRIHARIDWARILAL GOYEL - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
DIPEN 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. Dipen Desai, learned A.P.P. for State.

Appeal
is ADMITTED.

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

[J.R.

VORA, J.]

[M.R.

SHAH, J.]

rafik

   

Top