Gujarat High Court High Court

Ahmedabad vs Kalubhai on 12 May, 2010

Gujarat High Court
Ahmedabad vs Kalubhai on 12 May, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/616/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 616 of 2010
 

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


 

AHMEDABAD
MUNICIPAL CORPORATION - Appellant
 

Versus
 

KALUBHAI
AMBALAL JESANI & 1 - Respondent 

 

=========================================================
Appearance : 
MS
JIRGA D JHAVERI for
Appellant: 1, 
None for Respondent : 1, 
MS CM SHAH ADDL PUBLIC
PROSECUTOR for Respondent :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 12/05/2010 

 

 
 
ORAL
ORDER

Appeal
is admitted. Records and proceedings be sent back forthwith to
prepare paper book. Bailable warrant be issued against respondent no.
1 original accused in the sum of Rs.4000=00 (Rs.Four Thousand only)
so as to procure his presence on 28.06.2010 or any other date that
may be fixed thereafter.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top