Gujarat High Court
State vs Bailable on 25 June, 2010
Gujarat High Court Case Information System
Print
CR.A/14/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 14 of 2010
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
RAJNIKANT
HARIKRUSHNA PATHAK - Opponent(s)
=========================================================
Appearance
:
PMR
LR POOJARI, APP for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 25/06/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Appeal
is admitted for the offence under sections 7, 13(2) & 15 of the
Prevention of Corruption Act only.
Bailable
warrant be issued for the sum of Rs.5000/- against the respondent
accused.
(JAYANT
PATEL,J.)
(Z.
K. SAIYED, J.)
sas
Top