Gujarat High Court High Court

State vs Issue on 2 September, 2008

Gujarat High Court
State vs Issue on 2 September, 2008
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1580/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1580 of 2008
 

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


 

STATE
OF GUJARAT - Appellant
 

Versus
 

JAKHU
VELA KOLI & 5 - Opponents
 

=================================================
 
Appearance : 
MR SP
HASURKAR, LD. APP for Appellant :  
None for
Opponents : 1 - 6. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 02/09/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Heard
learned APP for the appellant State. Appeal is admitted.

Issue
bailable warrant in the sum of Rs.2,000/- (Rs. Two thousand only)
against each of the respondents / original accused.

[
BHAGWATI PRASAD, J ]

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top