Gujarat High Court
State vs Sureshbhai on 30 September, 2011
Gujarat High Court Case Information System
Print
CR.A/2018/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2018 of 2010
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
SURESHBHAI
NATUBHAI VASAVA & 2 - Opponent(s)
=========================================================
Appearance
:
MS
CM SHAH, ADDL.PUBLIC PROSECUTOR
for
Appellant(s) : 1,
MR BK RAJ for Opponent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 30/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Admit.
Issue bailable warrants in the sum of Rs.10000/- for the respondents.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top