Gujarat High Court
====================================== vs None For on 11 July, 2011
Gujarat High Court Case Information System Print CR.MA/1617/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 1617 of 2010 In CRIMINAL APPEAL No. 300 of 2010 With CRIMINAL APPEAL No. 300 of 2010 ====================================== STATE OF GUJARAT Versus JITENDRA @ JITU @ RAJESH BABULAL AND ANOTHER ====================================== Appearance : MR KARTIK PANDYA, APP for Applicant. None for Respondent Nos.1 - 2. ====================================== CORAM : HONOURABLE MR.JUSTICE D.H.WAGHELA and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 11/07/2011 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Leave
to appeal is granted and application therefor is allowed accordingly.
The appeal is Admitted.
Issue bailable warrant in the sum of Rs.10,000/- against respondent
no.1.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top