Gujarat High Court High Court

State vs Appeal on 7 February, 2011

Gujarat High Court
State vs Appeal on 7 February, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1096/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1096 of 2010
 

 
 
=========================================================

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

NARESHKUMAR
DASHRATHLAL RANA & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR.
DABHI, APP,  for
Appellant(s) : 1, 
MR PARESH M DARJI for Opponent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 07/02/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

1. Appeal
admitted.

2. Bailable
warrant need not be issued against the respondents-accused since they
are represented by Mr. Paresh Darji, learned advocate.

(A.M. KAPADIA, J)

(BANKIM N. MEHTA, J)

(pkn)

   

Top