Gujarat High Court
The vs Harsukh on 4 August, 2008
Gujarat High Court Case Information System
Print
CR.A/203/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 203 of 2007
=========================================================
THE
STATE OF GUJARAT - Appellant(s)
Versus
HARSUKH
BHIKHABHAI RATHOD & 4 - Opponent(s)
=========================================================
Appearance
:
PUBLIC
PROSECUTOR for
Appellant(s) : 1,
None
for Opponent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 04/08/2008
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)
Jayanti*
Top