Gujarat High Court
Bhagwatiben vs Bailable on 21 October, 2011
Gujarat High Court Case Information System
Print
CR.A/2356/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2356 of 2009
=========================================
BHAGWATIBEN
BHAGWANDAS JETHWANI - Appellant(s)
Versus
VASANTLAL
GYANCHAND KANJANI - Opponent(s)
=========================================
Appearance
:
MS
BHAVIKA H KOTECHA for Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 15/01/2010
ORAL
ORDER
Heard.
Appeal
is admitted.
Bailable
warrant in the sum of Rs.5000/- shall be issued against the
respondent accused.
Record
and proceeding to be called for so as to reach this Court on or
before 5.2.2010. S.O. to 9.2.2010.
(Z.K.SAIYED,
J.)
ynvyas
–
Top