Gujarat High Court
State vs Appeal on 20 August, 2010
Gujarat High Court Case Information System
Print
CR.A/1628/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1628 of 2009
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
PASHABHAI
MADHABHAI RAVAL - Opponent(s)
=========================================================
Appearance
:
MR
LB DABHI, APP for Appellant(s) : 1,
MR JK PARMAR for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 20/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
APPEAL
ADMITTED. Bailable warrant need not be issued against the
respondent-accused as he is represented by Mr.J.K.Parmar, learned
advocate of this Court.
(A.M.Kapadia,
J.)
(J.C.Upadhyaya,
J.)
/moin
Top