Gujarat High Court
State vs Mehulkumar on 27 July, 2010
Gujarat High Court Case Information System
Print
CR.A/2200/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2200 of 2009
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
MEHULKUMAR
NAVINCHANDRA PATEL & 5 - Opponent(s)
=========================================================
Appearance
:
MR
LB DABHI, ADDL.PUBLIC PROSECUTOR
for
Appellant(s) : 1,
MR RB PATEL for Opponent(s) : 1 - 6.
MR
SHIRISH R PATEL for Opponent(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 27/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Appeal
admitted. Bailable warrant need
not be issued against the respondents accused, as they are
represented by Mr.Shirish R.Patel, learned advocate of this Court.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top