Gujarat High Court High Court

State vs Sukhchensing on 14 November, 2011

Gujarat High Court
State vs Sukhchensing on 14 November, 2011
Author: Ravi R.Tripathi, H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1436/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1436 of 2008
 

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

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

SUKHCHENSING
RAMSING JAT & 3 - Opponent(s)
 

=========================================================
 
Appearance
:
 

MR.
DIPAN DESAI, ADDITIONAL PUBLIC PROSECUTOR for
Appellant(s) : 1, 
None for Opponent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 29/12/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Appeal
ADMITTED. Bailable warrant
in the sum of Rs.5000/- be issued against each of the Respondents ?
Accused.

(Ravi
R.Tripathi,J)

(Rajesh
H.Shukla,J)

Jayanti*

   

Top