Gujarat High Court High Court

State vs Bhaveshkumar on 16 September, 2008

Gujarat High Court
State vs Bhaveshkumar on 16 September, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/175820/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1758 of 2008
 

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

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

BHAVESHKUMAR
@ DEVENDRA PARSHURAM CHAUDHARI & 4 - Opponent(s)
 

=================================================
 
Appearance : 
Mr.PRADIP
BHATE, ADDL PUBLIC PROSECUTOR for Appellant(s) : 1, 
None for
Opponent(s) : 1 -
5. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

				Date
: 16/09/2008 

 

 
ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Heard
learned Additional Public Prosecutor, Mr.Pradip Bhate for the
appellant-State. Admit.

2. Issue
bailable warrants in the sum of Rs.5,000/- (Rupees five thousand
only) each against all the respondents.

(RAVI R. TRIPATHI, J.)

(K.M. THAKER, J.)

karim

   

Top