Gujarat High Court
Navyug vs State on 19 April, 2011
Gujarat High Court Case Information System
Print
CR.A/2133/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2133 of 2010
=========================================================
NAVYUG
INVESTMENT - Appellant(s)
Versus
STATE
OF GUJARAT & 3 - Opponent(s)
=========================================================
Appearance
:
MR
BS PATEL for
Appellant(s) : 1,
MR. H.L. JANI, ADDL. PUBLIC PROSECUTOR for
Opponent(s) : 1,
None for Opponent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 19/04/2011
ORAL
ORDER
Heard
learned counsel Mr. B.S. Patel for the appellant. In the facts and
circumstances of the case, the appeal is Admitted.
Office
is directed to issue bailable warrant in the sum of Rs.5,000/-
against respondent nos.2,3 and 4.
(Z.K.SAIYED,J.)
Vahid
Top