Gujarat High Court
Hemshekhar vs State on 25 July, 2011
Gujarat High Court Case Information System Print CR.A/380/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL APPEAL No. 380 of 2011 ========================================================= HEMSHEKHAR JAYANTILAL SHAH - Appellant(s) Versus STATE OF GUJARAT & 4 - Opponent(s) ========================================================= Appearance : MR EKANT G AHUJA for Appellant(s) : 1, MR HL JANI, APP for Opponent(s) : 1, NOTICE SERVED for Opponent(s) : 2 - 5. ========================================================= CORAM : HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 25/07/2011 ORAL ORDER
Heard
learned Advocate for the appellant and learned APP, appearing on
behalf of the respondent No.1 – State.
Appeal
is admitted.
Office
is directed to issue bailable warrant in the sum of Rs.5000/- against
the respondent No.3 – original accused, returnable on
30.8.2011.
(Z.K.SAIYED,
J.)
sas
Top