Gujarat High Court
State vs Bailable on 25 January, 2011
Gujarat High Court Case Information System
Print
CR.A/1618/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1618 of 2010
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
PRATAPSINH
LAKHMANSINH THAKKAR - Opponent(s)
=========================================================
Appearance
:
MR.
DABHI, APP, for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 25/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Appeal
admitted.
Bailable
warrant in the sum of Rs. 5000/- be issued against the
respondent-accused.
(A.M. KAPADIA, J)
(BANKIM N. MEHTA, J)
(pkn)
Top