Gujarat High Court
State vs As on 5 May, 2011
Gujarat High Court Case Information System
Print
CR.A/266/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 266 of 2010
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
CHHOTUBHAI
@ RAJU BABUBHAI JADAV - Opponent(s)
=========================================================
Appearance
:
Mr.KARTIK
PANDYA, ADDL PUBLIC PROSECUTOR
for
Appellant(s) : 1,
MS SHUBHA B TRIPATHI for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 05/05/2011
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI
R.TRIPATHI)
As
leave to appeal is granted, this appeal is ADMITTED.
On the request of the learned advocate appearing for the respondent
no order for bailable warrant as the respondent is already
represented before the Court.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Top