Gujarat High Court
State vs Appearance on 6 August, 2010
Gujarat High Court Case Information System
Print
CR.A/2064/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2064 of 2009
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
VINESH
@ VINU TEJABHAI DESAI & 3 - Opponent(s)
=========================================================
Appearance
:
MR
RC KODEKAR, APP for Appellant(s) : 1,
MR HIMANSHU PADHYA for
Respondent : 1. None for Respondent
: 2. MR CHETAN K
PANDYA for Respondent : 3. MR
ASHISH D OZA for Respondent :
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 06/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
APPEAL
ADMITTED.
Bailable
warrant need not be issued against the respondent nos.1, 3 and 4 as
they are represented by Mr.Himanshu Padhya, Mr.Chetan Pandya and
Mr.Ashish Oza, learned advocates of this Court respectively.
Whereas, bailable warrant in the sum of Rs.5,000/- be issued against
the respondent no.2.
(A.M.Kapadia,
J.)
(J.C.Upadhyaya,
J.)
/moin
Top