Gujarat High Court
State vs Bailable on 25 January, 2011
Gujarat High Court Case Information System
Print
CR.A/998/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 998 of 2010
=========================================
STATE
OF GUJARAT - Appellant(s)
Versus
PRABHUBHAI
VAGHABHAI THAKOR (KOLI SOLANKI) & 1 - Opponent(s)
=========================================
Appearance :
MR
LB DABHI APP for
Appellant
=========================================
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
is ADMITTED
Bailable
warrant in the sum of Rs. 5,000/- each be issued against the
respondents – accused.
(A.M.KAPADIA,
J.)
(BANKIM.N.MEHTA,
J.)
pnnair
Top