Gujarat High Court
========================================================= vs None For The on 21 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/3167/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3167 of 2008
In
CRIMINAL
APPEAL No. 1139 of 2008
With
CRIMINAL
APPEAL No. 1139 of 2008
=========================================================
STATE
OF GUJARAT
Versus
RAMLU
KOMRAIYA PALLAKODA AND OTHERS
=========================================================
Appearance :
MR
MAULIK NANAVATI, ADDL PUBLIC PROSECUTOR for the
Applicant
None for the
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 21/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
ORDER
IN CRIMINAL MISC. APPLICATION
Leave
to appeal is granted.
ORDER
IN CRIMINAL APPEAL
Appeal
admitted. Bailable warrants be issued to the accused in the sum of
Rs.5,000/- each.
(BHAGWATI
PRASAD, J.) (S.R.BRAHMBHATT, J.)
omkar
Top