Gujarat High Court
State vs Mr.Vikram on 27 June, 2008
Gujarat High Court Case Information System
Print
CR.A/734/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 734 of 2006
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
KANUBHAI
BABABHAI DESAI & 1 - Opponent(s)
=========================================================
Appearance
:
MS
HANSA PUNANI, ADDL. PUBLIC PROSECUTOR for
Appellant(s) : 1,
MR VIKRAM J THAKOR for Opponent(s) : 1,
None
for Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 27/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)
Heard
Ms.Hansa Punani, learned APP appearing on behalf of the State.
Leave
to appeal granted. Appeal admitted.
Mr.Vikram
Thakore, learned Advocate waives service of notice of admission on
behalf of respondent No.1. Bailable warrant be issued against
respondent No.2 in the sum of Rs.5000/- (Rupees Five Thousand only).
[J.R.Vora,J.]
[M.R.Shah,J.]
satish
Top