Gujarat High Court High Court

========================================== vs None For on 24 June, 2008

Gujarat High Court
========================================== vs None For on 24 June, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/229/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 229 of 2007
 

 
==========================================
 

THE
STATE OF GUJARAT 

 

Versus
 

CHIMANBHAI
RANCHIDBHAI CHUDASAMA 

 

========================================== 
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.

Leave
to appeal is granted. 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