Gujarat High Court
The vs Bailable on 28 July, 2008
Gujarat High Court Case Information System
Print
CR.A/341/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 341 of 2007
=========================================================
THE
STATE OF GUJARAT - Appellant(s)
Versus
IMRAN
@ CHINMAY FAKIR MAHAMMADDIWAN - Opponent(s)
=========================================================
Appearance
:
MR
KC SHAH APP for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 28/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Leave
granted. Appeal admitted.
Bailable
warrant in the sum of Rs.5,000/- be issued against the
respondent/accused.
(A.M.
Kapadia, J.)
(Z.K.
Saiyed, J.)
…
(karan)
Top