Gujarat High Court High Court

========================================= vs None For on 2 February, 2010

Gujarat High Court
========================================= vs None For on 2 February, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/2325/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 2325 of 2009
 

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

SHANTILAL
K PATEL 

 

Versus
 

NILESHKUMAR
B KANTHARIA & 1
 

========================================= 
Appearance
: 
MS SHAILI A KAPADIA for
Appellant 
None for Respondent No.1 
PUBLIC PROSECUTOR for
Respondent No.2 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 02/02/2010 

 

 
ORAL
ORDER

ADMIT.

Bailable warrant in sum of
Rs.5,000/- be issued against the respondent No.1. Mr.A.J.Desai,
learned APP waives service of notice of admission on behalf of the
respondent No.2 State. S.O. to 22nd
March, 2010.

[
Z. K. SAIYED,J. ]

(vijay)

   

Top