Gujarat High Court
State vs Kantibhai on 18 June, 2008
Gujarat High Court Case Information System
Print
CR.A/91/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 91 of 2008
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
KANTIBHAI
MOHANBHAI ROHIT & 2 - Opponent(s)
=========================================================
Appearance
:
MR
M.R.MENGDEY, ADDL. PUBLIC PROSECUTOR for
Appellant(s) : 1,
None for Opponent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 18/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)
Heard
Mr.M.R.Mengdey, learned APP appearing on behalf of the State.
Appeal
admitted. Bailable warrants be issued against the respondents, each
in the sum of Rs.5000/- (Rupees Five Thousand only).
[J.R.Vora,J.]
[M.R.Shah,J.]
satish
Top