Gujarat High Court
State vs Bailable on 3 February, 2011
Gujarat High Court Case Information System
Print
CR.A/1156/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1156 of 2010
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
MANSURI
ASLAMBHAI YUSUFBHAI & 4 - Opponent(s)
=========================================================
Appearance
:
MR.
DABHI, APP, for
Appellant(s) : 1,
MR HRIDAY BUCH for Opponent(s) : 1 - 3, 5,
None
for Opponent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 03/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Appeal
admitted.
Bailable
warrant need not be issued against the respondents-accused as they
are represented by Mr. Hriday Buch, learned advocate of this Court.
(A.M.
KAPADIA, J)
(BANKIM N. MEHTA, J)
(pkn)
Top