Gujarat High Court
State vs Hitesh on 5 August, 2008
Gujarat High Court Case Information System
Print
CR.A/1553/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1553 of 2008
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
HITESH
HARIDAS KAKKAD & 5 - Opponent(s)
=========================================================
Appearance
:
PUBLIC
PROSECUTOR for
Appellant(s) : 1,
None for Opponent(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 05/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Appeal
is admitted.
To
be heard with Criminal Appeal No.1380 of 2008 filed by co-accused
Jagdish Haridas Kakkad, challenging the Judgment and order of
conviction and sentence recorded against him.
Bailable
warrant in the sum of Rs.5000/- be issued against each respondents ?
accused.
(A.M.KAPADIA,J.)
(Z.K.SAIYED,
J.)
sas
Top