Gujarat High Court
State vs Bailable on 21 October, 2011
Gujarat High Court Case Information System
Print
CR.A/2221/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2221 of 2009
=========================================
STATE
OF GUJARAT(FOR & ON BEHALF OF J N SONI,FOOD INSPECTOR) -
Appellant(s)
Versus
RAJUBHAI
THAVARDAS HASANI, OWNER, GOKUL BACKERY, - Opponent(s)
=========================================
Appearance
:
MR HL JANI
ADDITONAL PUBLIC
PROSECUTOR for Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 15/01/2010
ORAL
ORDER
Heard.
Appeal
is admitted.
Bailable
warrant in the sum of Rs.5000/- shall be issued against the
respondent accused.
Record
and proceeding to be called for so as to reach this Court on or
before 5.2.2010. S.O. to 9.2.2010.
(Z.K.SAIYED,
J.)
ynvyas
Top