Gujarat High Court
State vs Appeal on 20 August, 2010
Gujarat High Court Case Information System Print CR.A/1628/2009 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL APPEAL No. 1628 of 2009 ========================================================= STATE OF GUJARAT - Appellant(s) Versus PASHABHAI MADHABHAI RAVAL - Opponent(s) ========================================================= Appearance : MR LB DABHI, APP for Appellant(s) : 1, MR JK PARMAR for Opponent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE A.M.KAPADIA and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 20/08/2010 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
APPEAL
ADMITTED. Bailable warrant need not be issued against the
respondent-accused as he is represented by Mr.J.K.Parmar, learned
advocate of this Court.
(A.M.Kapadia,
J.)
(J.C.Upadhyaya,
J.)
/moin
Top