Gujarat High Court High Court

State vs Bailable on 19 July, 2010

Gujarat High Court
State vs Bailable on 19 July, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/2560/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 2560 of 2009
 

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

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

DEVUBEN
KESHABHAI PATADIYA - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
LB DABHI, APP for Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 19/07/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)

Appeal
is admitted.

Bailable
warrant in the sum of Rs.5,000/- be issued against respondent
accused.

[
A.M. KAPADIA, J. ]

[J.C.UPADHYAYA,
J.]

*
Pansala.

   

Top