Gujarat High Court High Court

State vs Appeal on 17 August, 2010

Gujarat High Court
State vs Appeal on 17 August, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/664/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 664 of 2010
 

 


 

 


 

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

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

SHANTILAL
SOMABHAI KHRISTI & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
LB DABHI, APP for Appellant(s) : 1, 
None for Opponent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 17/08/2010 

 

 
 


 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)

1. Appeal
is admitted. To be heard with Criminal Appeal No.203 of 2010.

2. Bailable
warrant in the sum of Rs.5000/- each be issued against the
respondents accused.

3. Registry
is directed to send back the Record and Proceedings of Special
(Atrocity) Case No.42 of 2009 to the trial Court with a direction
that as and when the paper-book is prepared, the Record and
Proceedings be sent back to this Court along with the paper-book.

(A.M.KAPADIA,J)

(J.C.UPADHYAYA,J)

pathan

   

Top