Gujarat High Court
Navyug vs State on 19 April, 2011
Gujarat High Court Case Information System Print CR.A/2133/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL APPEAL No. 2133 of 2010 ========================================================= NAVYUG INVESTMENT - Appellant(s) Versus STATE OF GUJARAT & 3 - Opponent(s) ========================================================= Appearance : MR BS PATEL for Appellant(s) : 1, MR. H.L. JANI, ADDL. PUBLIC PROSECUTOR for Opponent(s) : 1, None for Opponent(s) : 2 - 4. ========================================================= CORAM : HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 19/04/2011 ORAL ORDER
Heard
learned counsel Mr. B.S. Patel for the appellant. In the facts and
circumstances of the case, the appeal is Admitted.
Office
is directed to issue bailable warrant in the sum of Rs.5,000/-
against respondent nos.2,3 and 4.
(Z.K.SAIYED,J.)
Vahid
Top