Gujarat High Court
State vs Bailable on 5 August, 2008
Gujarat High Court Case Information System
Print
CR.A/1015/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1015 of 2008
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
VINAY
MOJPRAKASH PURI - Opponent(s)
=========================================================
Appearance
:
MR KC SHAH, APP for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 05/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Appeal
is admitted.
Bailable
warrant in the sum of Rs.5000/- be issued against each respondents ?
accused.
R
& P which has been called for and received by this Court shall be
sent back to the trial Court for preparing the Paper Book and the
trial Court, after preparing the Paper Book, shall send the R & P
along with the Paper Book to this Court.
(A.M.KAPADIA,J.)
(Z.K.SAIYED,
J.)
sas
Top