Gujarat High Court
Ahmedabad vs Kalubhai on 12 May, 2010
Gujarat High Court Case Information System
Print
CR.A/616/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 616 of 2010
=========================================================
AHMEDABAD
MUNICIPAL CORPORATION - Appellant
Versus
KALUBHAI
AMBALAL JESANI & 1 - Respondent
=========================================================
Appearance :
MS
JIRGA D JHAVERI for
Appellant: 1,
None for Respondent : 1,
MS CM SHAH ADDL PUBLIC
PROSECUTOR for Respondent :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 12/05/2010
ORAL
ORDER
Appeal
is admitted. Records and proceedings be sent back forthwith to
prepare paper book. Bailable warrant be issued against respondent no.
1 original accused in the sum of Rs.4000=00 (Rs.Four Thousand only)
so as to procure his presence on 28.06.2010 or any other date that
may be fixed thereafter.
(S.R.BRAHMBHATT,
J.)
pallav
Top