Gujarat High Court
Hemshekhar vs State on 25 July, 2011
Gujarat High Court Case Information System
Print
CR.A/380/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 380 of 2011
=========================================================
HEMSHEKHAR
JAYANTILAL SHAH - Appellant(s)
Versus
STATE
OF GUJARAT & 4 - Opponent(s)
=========================================================
Appearance
:
MR
EKANT G AHUJA for
Appellant(s) : 1,
MR HL JANI, APP for Opponent(s) : 1,
NOTICE
SERVED for Opponent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 25/07/2011
ORAL
ORDER
Heard
learned Advocate for the appellant and learned APP, appearing on
behalf of the respondent No.1 – State.
Appeal
is admitted.
Office
is directed to issue bailable warrant in the sum of Rs.5000/- against
the respondent No.3 – original accused, returnable on
30.8.2011.
(Z.K.SAIYED,
J.)
sas
Top