Gujarat High Court
Chandrakant vs State on 13 July, 2011
Gujarat High Court Case Information System
Print
CR.A/857/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 857 of 2011
=========================================================
CHANDRAKANT
JESANGBHAI PARMAR (VANKAR) - Appellant(s)
Versus
STATE
OF GUJARAT & 4 - Opponent(s)
=========================================================
Appearance
:
MR
RAJESH K SHAH for
Appellant(s) : 1,
MR HL JANI, APP for Opponent(s) : 1,
None for
Opponent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 13/07/2011
ORAL ORDER
Appeal
is Admitted.
Issue
bailable warrant in a sum of Rs.5,000/- (Rupees Five Thousand Only)
to respondent Nos.2 to 5. The matter be listed for final hearing on
7.9.2011.
(Z. K. SAIYED,
J.)
kks
Top