Gujarat High Court
Appearance : vs Bailable on 8 July, 2010
Gujarat High Court Case Information System
Print
CR.A/2225/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2225 of 2009
======================================
STATE
OF GUJARAT
Versus
MAHENDRASINH
@ JIGO NATVARBHAIGOHEL & ORS
======================================
Appearance :
MR
L.B.DABHI APP for Appellant
======================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 08/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
APPEAL
ADMITTED.
Bailable
warrant in the sum of Rs. 5,000/- each be issued against the
respondents – accused.
Record
and Proceeding of Sessions Case No.74 of 2008 which was called for
from the Court of Additional Sessions Judge, Fast Track Court No.5,
Nadiad, shall be sent back to the said Court for preparing the paper
book with direction that as soon as the paper book is ready, the same
shall be sent to this Court along with the Record and Proceedings.
(A.M.KAPADIA, J.)
(J.C.UPADHYAYA,
J.)
pnnair
Top