Gujarat High Court
The vs Leave on 18 June, 2008
Gujarat High Court Case Information System
Print
CR.A/1550/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1550 of 2006
=========================================================
THE
STATE OF GUJARAR - Appellant(s)
Versus
VANRAJSINH
BHAVSINH DABHI - Opponent(s)
=========================================================
Appearance
:
MR
L.R.PUJARI, ADDL. PUBLIC PROSECUTOR for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 18/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)
Heard
Mr.L.R.Pujari, learned APP appearing on behalf of the State.
Leave
to appeal is granted. Appeal admitted. Bailable warrant be issued
against the respondent in the sum of Rs.5000/- (Rupees Five Thousand
only).
[J.R.Vora,J.]
[M.R.Shah,J.]
satish
Top