Gujarat High Court
Balvantrai vs Appeal on 5 May, 2010
Gujarat High Court Case Information System
Print
CR.A/757/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 757 of 2010
======================================
BALVANTRAI
VITTHALDAS MEHTA - Appellant(s)
Versus
STATE
OF GUJARAT & 1 - Opponent(s)
======================================
Appearance
:
MR
PRATIK Y JASANI for Appellant(s) : 1,
MS MG NANAVATY, ADDL.PUBLIC
PROSECUTOR for Opponent(s) : 1,
None for Opponent(s) :
2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 05/05/2010
ORAL
ORDER
Heard
learned advocates for the parties.
Appeal
is admitted. Bailable warrant in the sum of Rs.4000/- be issued
against the respondent accused No.2 so as to procure his presence on
28th June, 2010 or any other date that may be fixed by the
Court. In the meantime, record and proceedings be called for.
(S.
R. Brahmbhatt, J. )
sudhir
Top