Gujarat High Court
========================================== vs None For on 24 June, 2008
Gujarat High Court Case Information System
Print
CR.A/1099/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1099 of 2008
==========================================
STATE
OF GUJARAT
Versus
KHUSHALBHAI
NAGARBHAI CHAVDA
==========================================
Appearance
:
MR MR MENGDEY APP
for Appellant
None for
Respondent
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 24/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)
Heard
Mr.M. R. Mengdey, learned APP for the appellant ? State of
Gujarat.
Appeal
is admitted. Bailable warrant be issued in sum of
Rs.10,000/- against the respondent.
[J.
R. VORA,J.]
[M.
R. SHAH,J.]
vijay
Top