Gujarat High Court High Court

State vs Bailable on 25 June, 2010

Gujarat High Court
State vs Bailable on 25 June, 2010
Author: Jayant Patel,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/14/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 14 of 2010
 

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

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

RAJNIKANT
HARIKRUSHNA PATHAK - Opponent(s)
 

=========================================================
 
Appearance
: 
PMR
LR POOJARI, APP for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 25/06/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Appeal
is admitted for the offence under sections 7, 13(2) & 15 of the
Prevention of Corruption Act only.

Bailable
warrant be issued for the sum of Rs.5000/- against the respondent
accused.

(JAYANT
PATEL,J.)

(Z.

K. SAIYED, J.)

sas

   

Top