Gujarat High Court High Court

Poojaben vs Bailable on 4 October, 2011

Gujarat High Court
Poojaben vs Bailable on 4 October, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1200/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1200 of 2011
 

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

POOJABEN
DHALUMAL TEJWANI - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Opponent(s)
 

=========================================
 
Appearance : 
MR.D
K.PUJ for
Appellant(s) : 1, 
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Opponent(s) : 1, 
None for Opponent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 04/10/2011 

 

ORAL
ORDER

ADMIT.

Bailable
warrant in the sum of Rs.5000/- (Rupees Five Thousand only) be issued
to respondent No.2 – accused.

[M.D.Shah,
J.]

satish

   

Top