Gujarat High Court
The vs Faridbhai on 6 August, 2008
Gujarat High Court Case Information System
Print
CR.A/575/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 575 of 2007
=========================================================
THE
STATE OF GUJARAT - Appellant(s)
Versus
FARIDBHAI
ASRAFBHAI NIVAZKHA SAIYED & 8 - Opponent(s)
=========================================================
Appearance
:
MR
KC SHAH Ld. APP for
Appellant(s) : 1,
None for Opponent(s) : 1 -
9.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 06/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Leave
to appeal is granted.
Appeal
is admitted. Bailable warrant in the sum of Rs. 5000/- be issued
against each of the respondents-accused.
(A.M.
KAPADIA, J.)
(Z.K.
SAIYED, J.)
mandora/
Top