Gujarat High Court
State vs Thakor on 18 September, 2008
Gujarat High Court Case Information System
Print
CR.A/188020/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1880 of 2008
=================================================
STATE
OF GUJARAT - Appellant(s)
Versus
THAKOR
VARVAJI ADITJI & 2 - Opponent(s)
=================================================
Appearance
:
Mr.PRADIP BHATE, ADDL PUBLIC
PROSECUTOR for Appellant(s) : 1,
None for Opponent(s) : 1 -
3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 18/09/2008
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Heard
learned Additional Public Prosecutor Mr.Pradip Bhate for the
appellant-State.
2. Admit.
Issue bailable warrants in the sum of Rs.5000/- (Rupees five
thousand only) each against all the respondents herein.
(RAVI R. TRIPATHI, J.)
(K.M. THAKER, J.)
karim
Top