Gujarat High Court
State vs Nathapari on 30 June, 2008
Gujarat High Court Case Information System
Print
CR.A/627/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 627 of 2006
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
NATHAPARI
JERAMPARI BAVAJI & 4 - Opponent(s)
=========================================================
Appearance
:
MR
LR PUJARI, APP for
Appellant(s) : 1,
None for Opponent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 30/06/2008
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE M.R.
SHAH)
Heard
Mr. L.R. Pujari, learned APP for the appellant ? State of Gujarat.
Leave to appeal granted.
2. Appeal
is admitted. Bailable warrant be issued in the sum of Rs.5,000/-
against each of the respondents.
(
J.R. VORA, J. )
(
M.R. SHAH, J. )
hki
Top