Gujarat High Court
Balvantrai vs Appeal on 5 May, 2010
Gujarat High Court Case Information System Print CR.A/757/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL APPEAL No. 757 of 2010 ====================================== BALVANTRAI VITTHALDAS MEHTA - Appellant(s) Versus STATE OF GUJARAT & 1 - Opponent(s) ====================================== Appearance : MR PRATIK Y JASANI for Appellant(s) : 1, MS MG NANAVATY, ADDL.PUBLIC PROSECUTOR for Opponent(s) : 1, None for Opponent(s) : 2, ====================================== CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 05/05/2010 ORAL ORDER
Heard
learned advocates for the parties.
Appeal
is admitted. Bailable warrant in the sum of Rs.4000/- be issued
against the respondent accused No.2 so as to procure his presence on
28th June, 2010 or any other date that may be fixed by the
Court. In the meantime, record and proceedings be called for.
(S.
R. Brahmbhatt, J. )
sudhir
Top