Gujarat High Court High Court

================================================= vs None For on 7 February, 2011

Gujarat High Court
================================================= vs None For on 7 February, 2011
Author: J.R.Vora,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/396/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 396 of 2005
 

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

STATE
OF GUJARAT
 

Versus
 

GALABHAI
MOTIBHAI CHARPOT 

 

================================================= 
Appearance
: 
MR PD BHATE APP
for Appellant 
None for
Respondent 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 13/08/2007 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

Heard
learned APP Mr.P.D.Bhate for the appellant ? State.

Leave
to appeal is granted. Appeal is admitted. Bailable warrant in sum of
Rs.5,000/- against the respondent. Learned APP to place on record
certified copies of the judgments delivered by the learned
Magistrate in criminal cases.

[J.

R. VORA,J.]

[SMT.

ABHILASHA KUMARI,J.]

(vijay)

   

Top