Gujarat High Court High Court

Devpalsingh vs Unknown on 18 October, 2011

Gujarat High Court
Devpalsingh vs Unknown on 18 October, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1010/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1010 of 2008
 

 
 
=========================================================


 

DEVPALSINGH
JOGESHWARSING SISODIYA - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Opponent(s)
 

=========================================================
 
Appearance : 
MR
NM KAPADIA for
Appellant(s) : 1, 
Mr.L.R.Pujari, APP for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 18/10/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr.Kapadia for the appellant submits that he will provide
new address of the appellant to the Registry. Office is directed to
issue fresh bailable warrant in the sum of Rs.5,000/- returnable on
16.11.2011 against the appellant at the new address provided by
learned advocate for the appellant. Direct service is permitted, to
be served through concerned police station.

(
M.D.Shah, J )

srilatha

   

Top