Gujarat High Court
========================================= vs None For on 3 March, 2011
Gujarat High Court Case Information System
Print
CR.A/1569/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1569 of 2010
=========================================
STATE
OF GUJARAT
Versus
KANTILAL
KESHAVLAL PARMAR
=========================================
Appearance
:
MR LB DABHI APP for
Appellant
None for
Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 24/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Appeal
admitted.
Bailable
warrant in the sum of Rs.5,000/- be issued against the respondent –
accused.
[
A. M. KAPADIA, J. ]
[
BANKIM N. MEHTA, J. ]
vijay
Top