Gujarat High Court
State vs Babubhai on 25 February, 2010
Gujarat High Court Case Information System
Print
CR.A/2238/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2238 of 2009
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
BABUBHAI
KESHAJI PRAJAPATI & 3 - Opponent(s)
=========================================================
Appearance
:
MR
DEVANG VYAS, ADDL.PUBLIC PROSECUTOR
for
Appellant(s) : 1,
None for Opponent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 25/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Appeal
admitted. Bailable warrants in
the sum of Rs.5000/- each be issued against respondents accused.
(Ravi
R.Tripathi, J.)
(J.C.Upadhyaya,
J.)
(binoy)
Top