Gujarat High Court
Rajendrakumar vs Unknown on 23 March, 2011
Gujarat High Court Case Information System Print CR.A/2012/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL APPEAL No. 2012 of 2010 ========================================= RAJENDRAKUMAR SHANTILAL PUNJABI - Appellant(s) Versus STATE OF GUJARAT & 1 - Opponent(s) ========================================= Appearance : MS. KRUTI M SHAH for Appellant(s) : 1, MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for Opponent(s) : 1, None for Opponent(s) : 2, ========================================= CORAM : HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 23/03/2011 ORAL ORDER
Heard
Ms.Kruti Shah, learned counsel for the appellant. In the facts and
circumstances of the case, present Appeal is admitted.
Office
is directed to issue bailable warrant in the sum of Rs.5,000/-
(Rupees Five Thousand Only) against the opponent No.2. The matter is
adjourned to 28th April, 2011.
Office is also directed to call for Record and Proceedings so as to
reach this Court on or before 25th
April, 2011 and place the matter for hearing on 28th
April, 2011.
(Z.
K. Saiyed, J)
Anup
Top