Gujarat High Court
========================================================= vs Mr Bc Dave For on 14 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/1686/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1686 of 2007
In
CRIMINAL
APPEAL No. 1795 of 2006
With
CRIMINAL
APPEAL No. 1795 of 2006
=========================================================
THE
STATE OF GUJARAT
Versus
RAMASHRE
RAMSURAT YADAV AND OTHERS
=========================================================
Appearance :
MR
IM PANDYA, ADDL PUBLIC PROSECUTOR for the
Applicant
MR BC DAVE for Respondent No1. 1 and 2
RULE SERVED
for Respondent No.3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 14/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
CRIMINAL
MISC. APPLICATION NO.1686 OF 2007
Delay
is condoned. The application is allowed. Rule is made absolute.
CRIMINAL
APPEAL NO.1795 OF 2006
Appeal
admitted. Bailable warrant be issued qua respondent No.3 in the sum
of Rs.5,000/-.
(BHAGWATI
PRASAD, J.) (S.R.BRAHMBHATT, J.)
omkar
Top