Gujarat High Court
The vs Karamchand on 8 November, 2011
Gujarat High Court Case Information System
Print
CR.A/1791/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1791 of 2004
=========================================================
THE
STATE OF GUJARAT - Appellant
Versus
KARAMCHAND
LALCHAND KOTAK - Respondent
=========================================================
Appearance
:
MR. M.A. PATEL, LD. APP
for Appellant:
None
for Respondent:
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 12/12/2006
ORAL
ORDER
Heard
learned APP for the appellant. Leave granted. Appeal admitted.
Bailable warrant in sum of Rs.5,000=00 (Rs. Five thousand only) be
issued against the respondent / original accused.
[
S.R. BRAHMBHATT, J ]
/vgn
Top