Gujarat High Court High Court

State vs Babubhai on 25 February, 2010

Gujarat High Court
State vs Babubhai on 25 February, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/2238/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 2238 of 2009
 

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

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

BABUBHAI
KESHAJI PRAJAPATI & 3 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
DEVANG VYAS, ADDL.PUBLIC PROSECUTOR
for
Appellant(s) : 1, 
None for Opponent(s) : 1 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 25/02/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Appeal
admitted. Bailable warrants in
the sum of Rs.5000/- each be issued against respondents accused.

(Ravi
R.Tripathi, J.)

(J.C.Upadhyaya,
J.)

(binoy)

   

Top