Gujarat High Court
State vs Appeal on 7 February, 2011
Gujarat High Court Case Information System
Print
CR.A/1096/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1096 of 2010
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
NARESHKUMAR
DASHRATHLAL RANA & 2 - Opponent(s)
=========================================================
Appearance
:
MR.
DABHI, APP, for
Appellant(s) : 1,
MR PARESH M DARJI for Opponent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 07/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1. Appeal
admitted.
2. Bailable
warrant need not be issued against the respondents-accused since they
are represented by Mr. Paresh Darji, learned advocate.
(A.M. KAPADIA, J)
(BANKIM N. MEHTA, J)
(pkn)
Top