Gujarat High Court
State vs Babbhai on 20 September, 2011
Gujarat High Court Case Information System
Print
CR.A/1942/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1942 of 2010
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
BABBHAI
BHIKHUBHAI KHACHAR & 2 - Opponent(s)
=========================================================
Appearance
:
MR
KARTIK PANDYA ADDL PUBLIC PROSECUTOR
for
Appellant(s) : 1,
MR DIPEN K DAVE for Opponent(s) : 1 - 3.
MR
LAXMANSINH M ZALA for Opponent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 20/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
ADMIT.
Issue bailable warrants in the sum of Rs.5,000/- (rupees five
thousand only) for the respondents.
Sd/-
(
D.H.Waghela, J.)
Sd/-
(J.C.Upadhyaya,
J.)
(KMG
Thilake)
Top