Gujarat High Court
The vs Mahammadzahir on 5 August, 2008
Gujarat High Court Case Information System
Print
CR.A/493/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 493 of 2007
=========================================================
THE
STATE OF GUJARAT - Appellant(s)
Versus
MAHAMMADZAHIR
ASAGARALI SAIYED & 3 - Opponent(s)
=========================================================
Appearance
:
MR KC SHAH, APP for
Appellant(s) : 1,
None for Opponent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 05/08/2008
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 respondents ?
accused.
(A.M.KAPADIA,J.)
(Z.K.SAIYED,
J.)
sas
Top