Gujarat High Court
Criminal Appeal No. 669 Of 2002 vs Mr Hn Joshi For on 22 February, 2011
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL APPEAL No 669 of 2002
--------------------------------------------------------------
STATE OF GUJARAT
Versus
PARMAR NATWARBHAI NARSINBHAI
--------------------------------------------------------------
Appearance:
1. Criminal Appeal No. 669 of 2002
MR RC KODEKAR, APP for Appellant No.
MR HN JOSHI for Respondent No. 1-5
--------------------------------------------------------------
CORAM : HON'BLE MR.JUSTICE KSHITIJ R.VYAS
and
HON'BLE MR.JUSTICE AKSHAY H.MEHTA
Date of Order: 11/03/2005
ORAL ORDER
(Per : HON’BLE MR.JUSTICE AKSHAY H.MEHTA)
Leave granted. Appeal admitted. Bailable warrants
in the sum of Rs.2,000/= each be issued against
respondents.
Mr. H N Joshi, learned advocate is permitted to
file his appearance in the appeal.
[ KSHITIJ R. VYAS, J.]
[ AKSHAY H. MEHTA, J.]
* Pansala.