Gujarat High Court
State vs Amin on 18 November, 2011
Gujarat High Court Case Information System
Print
CR.A/1277/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1277 of 2011
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
AMIN
RASUL KAREDIYA (VENDOR) & 8 - Opponent(s)
=========================================================
Appearance
:
MR
LR PUJARI, ADDL.PUBLIC PROSECUTOR
for
Appellant(s) : 1,
None for Opponent(s) : 1 -
9.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 18/11/2011
ORAL
ORDER
Heard
learned APP Mr.L.R.Pujari for the appellant-State.
Appeal
is Admitted. Bailable warrant in the sum of Rs.5,000/- (Rupees Five
Thousand) each be issued against the respondents-accused.
(
M.D. SHAH, J. )
syed/
Top