Gujarat High Court
State vs Iqbal on 29 June, 2010
Gujarat High Court Case Information System
Print
CR.A/122/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 122 of 2010
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
IQBAL
@ MAHAMMADALI IBRAHIMBHAI SHAIKH & 1 - Opponent(s)
=========================================================
Appearance
:
MR
LB DABHI, ADDL.PUBLIC PROSECUTOR
for
Appellant(s) : 1,
None for Opponent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 29/06/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Appeal
admitted. Bailable warrant in
the sum of Rs.5000/- each to be issued against the respondents
accused.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top