Gujarat High Court High Court

Vinay vs State on 26 July, 2011

Gujarat High Court
Vinay vs State on 26 July, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1933/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1933 of 2010
 

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

 

VINAY
BHAGWANDAS - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 9 - Opponent(s)
 

=========================================================
 
Appearance
: 
MS.
KRUTI M SHAH for Appellant(s) : 1, 
MR KARTIK PANDYA, ADDL.PUBLIC
PROSECUTOR for Opponent(s) : 1, 
None for Opponent(s) : 2 -
10. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 26/07/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Admit. Issue
bailable warrant in the sum of Rs.10000/- each for respondents No.2
to 10. Learned APP waives service for respondent No.1.

(D.H.WAGHELA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top