Gujarat High Court Case Information System
Print
CR.A/2601/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2601 of 2009
=================================================
KAMLASHANKAR
HARIVALLABHDAS BHATT - Appellant
Versus
STATE
OF GUJARAT & 1 - Opponents
=================================================
Appearance :
MR
JV JAPEE for Appellant:
MR. MAULIK NANAVATY, LD. APP for Opponent
: 1,
None for Opponent :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 07/04/2010
ORAL
ORDER
In
this matter the appellant has taken out Criminal Misc. Application
No.10035 of 2009, wherein this Court (Coram: Z.K. Saiyed, J) on
23/12/2009 granted leave and allowed the application. Today the
appeal is listed for hearing of admission. Record & proceedings
are available, and after perusing the same, this Court is of the view
that the appeal deserves to be admitted. Order accordingly. Bailable
warrant in sum of Rs.3,000/- be issued against the respondent no.2 /
original accused. Record & proceedings be sent back forthwith
for preparation of paper book.
[
S.R. BRAHMBHATT, J ]
/vgn
Top