Gujarat High Court
========================================== vs None For on 16 June, 2008
Gujarat High Court Case Information System
Print
CR.A/661/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 661 of 2008
==========================================
STATE
OF GUJARAT
Versus
VIJAYSINH
DALPATSINHY VAGHELA & 2
==========================================
Appearance
:
MR LR PUJARI, APP
for Appellant
None for Respondents No. 1 -
3.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 16/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)
Heard
Mr. L. R. Pujari, learned APP for the appellant ? State of
Gujarat.
Appeal
is admitted. Bailable warrant be issued in sum of Rs.5,000/-
against each of the respondents. To be heard with Criminal Appeal
No.1037 of 2007
[J.
R. VORA,J.]
[M.
R. SHAH,J.]
vijay
Top