Gujarat High Court High Court

State vs Rajubhai on 9 July, 2008

Gujarat High Court
State vs Rajubhai on 9 July, 2008
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3165/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3165 of 2008
 

In


 

CRIMINAL
APPEAL No. 1138 of 2008
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

RAJUBHAI
CHHATRASINH CHAVDA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
Mr.
I.M. Pandya, APP,  for
Applicant(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 09/07/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Leave
is granted. Appeal is admitted. Issue bailable warrant in the sum of
Rs. 2000/-.

(BHAGWATI
PRASAD, J)

(S.R.

BRAHMBHATT, J)

(pkn)

   

Top