Gujarat High Court
State vs Appeal on 13 July, 2010
Gujarat High Court Case Information System
Print
CR.A/2171/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2171 of 2009
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
SURESHBHAI
TRIKAMBHAI PATEL - Opponent(s)
=========================================================
Appearance
:
MR
LB DABHI, ADDL.PUBLIC PROSECUTOR
for
Appellant(s) : 1,
MR PRATIK B BAROT for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 13/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Appeal
admitted. Since the respondent
– accused is in Sabarmati Central Jail and also represented by
Mr.Pratik B.Barot, learned advocate of this Court, bailable warrant
need not be issued against the respondent – accused.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top