Gujarat High Court High Court

State vs Arvindbhai on 12 January, 2010

Gujarat High Court
State vs Arvindbhai on 12 January, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1761/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1761 of 2009
 

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

 

STATE
OF GUJARAT (FOR & ON BEHALF OF H H PATEL,FOOD INSPECTO -
Appellant(s)
 

Versus
 

ARVINDBHAI
VISABHAI PATEL & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
HL JANI, LD. ADDL. PUBLIC PROSECUTOR
for
Appellant(s) : 1, 
None for Opponent(s) : 1 - 3, 3.2.1, 3.2.2,
3.2.3, 3.2.4, 3.2.5, 3.2.6,3.2.7
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 12/01/2010
 

ORAL
ORDER

Heard.

Appeal
is admitted.

Issue
bailable warrant of Rs.5,000/- (Rupees Five Thousand Only) against
each of the respondents,
except respondent
no.3.2, since she had expired pending the trial.

(Z.

K. Saiyed, J)

Anup

   

Top