Gujarat High Court High Court

State vs Appearance on 6 August, 2010

Gujarat High Court
State vs Appearance on 6 August, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/2064/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 2064 of 2009
 

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

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

VINESH
@ VINU TEJABHAI DESAI & 3 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
RC KODEKAR, APP for Appellant(s) : 1, 
MR HIMANSHU PADHYA for
Respondent : 1.                                   None for Respondent
: 2.                                                   MR CHETAN K
PANDYA for Respondent : 3.                                    MR
ASHISH D OZA for Respondent :
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 06/08/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

APPEAL
ADMITTED.

Bailable
warrant need not be issued against the respondent nos.1, 3 and 4 as
they are represented by Mr.Himanshu Padhya, Mr.Chetan Pandya and
Mr.Ashish Oza, learned advocates of this Court respectively.
Whereas, bailable warrant in the sum of Rs.5,000/- be issued against
the respondent no.2.

(A.M.Kapadia,
J.)

(J.C.Upadhyaya,
J.)

/moin

   

Top