Gujarat High Court
State vs Divansang on 27 July, 2010
Gujarat High Court Case Information System
Print
CR.A/2445/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2445 of 2009
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
DIVANSANG
LAGHUBHA SOLANKI & 4 - Opponent(s)
=========================================================
Appearance
:
MR
LB DABHI, APP for Appellant(s) : 1,
MR ASHOK N PARMAR for
Opponent(s) : 1 - 5.
MR GIRISH D CHAVDA for Opponent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 27/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)
Appeal
is admitted.
Bailable
warrant need not be issued against respondents – accused since
they are represented by Mr. Ashok Parmar, learned advocate of this
Court.
[
A.M. KAPADIA, J. ]
[J.C.UPADHYAYA,
J.]
*
Pansala.
Top