Gujarat High Court High Court

State vs Bailable on 3 March, 2010

Gujarat High Court
State vs Bailable on 3 March, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/2534/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 2534 of 2009
 

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

STATE
OF GUJARAT, THRO'BHARATKUMAR HARIPRASAD TRIVEDI, DRUG - Appellant
 

Versus
 

SUMANTLAL
JAYANTILAL PATEL - Opponent
 

=================================================
 
Appearance : 
MR. MAULIK
NANAVATY, LD. APP for Appellant: 
None for
Opponent: 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 03/03/2010 

 

 
 
ORAL
ORDER

Heard
learned APP for the appellant. Appeal is admitted. Office is
directed to call for record & proceedings.

Bailable
warrant in sum of Rs.2,000/- (Rs. Two thousand only) be issued
against the respondent.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top