Gujarat High Court High Court

State vs Bailable on 5 August, 2008

Gujarat High Court
State vs Bailable on 5 August, 2008
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1015/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1015 of 2008
 

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

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

VINAY
MOJPRAKASH PURI - Opponent(s)
 

=========================================================
 
Appearance
: 
MR KC SHAH, APP for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 05/08/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Appeal
is admitted.

Bailable
warrant in the sum of Rs.5000/- be issued against each respondents ?
accused.

R
& P which has been called for and received by this Court shall be
sent back to the trial Court for preparing the Paper Book and the
trial Court, after preparing the Paper Book, shall send the R & P
along with the Paper Book to this Court.

(A.M.KAPADIA,J.)

(Z.K.SAIYED,
J.)

sas

   

Top