Gujarat High Court High Court

Kamlashankar vs In on 7 April, 2010

Gujarat High Court
Kamlashankar vs In on 7 April, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/2601/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 2601 of 2009
 

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


 

KAMLASHANKAR
HARIVALLABHDAS BHATT - Appellant
 

Versus
 

STATE
OF GUJARAT & 1 - Opponents
 

=================================================
 
Appearance : 
MR
JV JAPEE for Appellant: 
MR. MAULIK NANAVATY, LD. APP for Opponent
: 1, 
None for Opponent :
2, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 07/04/2010 

 

 
 
ORAL
ORDER

In
this matter the appellant has taken out Criminal Misc. Application
No.10035 of 2009, wherein this Court (Coram: Z.K. Saiyed, J) on
23/12/2009 granted leave and allowed the application. Today the
appeal is listed for hearing of admission. Record & proceedings
are available, and after perusing the same, this Court is of the view
that the appeal deserves to be admitted. Order accordingly. Bailable
warrant in sum of Rs.3,000/- be issued against the respondent no.2 /
original accused. Record & proceedings be sent back forthwith
for preparation of paper book.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top