Gujarat High Court
The vs Devalabhai on 26 September, 2008
Gujarat High Court Case Information System
Print
CR.A/16720/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 167 of 2006
=================================================
THE
STATE OF GUJARAT - Appellant(s)
Versus
DEVALABHAI
BHIMABHAI KHARAD & 1 - Opponent(s)
=================================================
Appearance
:
Mr.PRADIP BHATE, ADDL PUBLIC
PROSECUTOR for Appellant(s) : 1,
None for Opponent(s) : 1 -
2.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 26/09/2008
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Heard
learned Additional Public Prosecutor, Mr.Pradip Bhate for the
applicant-State.
2. Appeal
is admitted.
3. Issue
bailable warrant against both the respondents in a sum of Rs.5,000/-
(Rupees five thousand only) each.
(RAVI R. TRIPATHI, J.)
(K.M. THAKER, J.)
karim
Top