Gujarat High Court High Court

State vs Leave on 10 February, 2011

Gujarat High Court
State vs Leave on 10 February, 2011
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/987/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 987 of 2006
 

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

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

GULABSHA
GIGASHA FAKIR - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
DIPEN DESAI, ADDL. PUBLIC PROSECUTOR for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 17/03/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)

Heard
Mr.Dipen Desai, learned APP appearing on behalf of the State.

Leave
to appeal is granted. Appeal admitted. Bailable warrant be issued
against the respondent in the sum of Rs.5000/- (Rupees Five Thousand
only).

[J.R.Vora,J.]

[M.R.Shah,J.]

satish

   

Top