Gujarat High Court
State vs Balubhai on 15 July, 2010
Gujarat High Court Case Information System
Print
CR.A/2536/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2536 of 2009
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
BALUBHAI
KALUBHAI VALA & 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
: 15/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)
Appeal
is admitted.
Bailable
warrant in the sum of Rs.5,000/- each be issued against respondents
accused.
R
& P of Special Atrocity Case No. 4/2009, which was called for
from the Sessions Court, Junagadh, vide order dated 22/6/2010, shall
be sent back to the said Court for preparation of the paper book with
a direction that as and when the paper book is ready, the same shall
be sent to this Court forthwith along with original record of the
case.
[
A.M. KAPADIA, J. ]
[J.C.UPADHYAYA,
J.]
*
Pansala.
Top