Gujarat High Court High Court

Chandrakant vs State on 13 July, 2011

Gujarat High Court
Chandrakant vs State on 13 July, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/857/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 857 of 2011
 

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

 

CHANDRAKANT
JESANGBHAI PARMAR (VANKAR) - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
RAJESH K SHAH for
Appellant(s) : 1, 
MR HL JANI, APP for Opponent(s) : 1, 
None for
Opponent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 13/07/2011  
 
ORAL ORDER

Appeal
is Admitted.

Issue
bailable warrant in a sum of Rs.5,000/- (Rupees Five Thousand Only)
to respondent Nos.2 to 5. The matter be listed for final hearing on
7.9.2011.

(Z. K. SAIYED,
J.)

kks

   

Top