Gujarat High Court
State vs Devshibhai on 19 January, 2011
Gujarat High Court Case Information System
Print
CR.A/2206/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2206 of 2010
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
DEVSHIBHAI
KANABHAI VADHER & 2 - Opponent(s)
=========================================================
Appearance
:
MR.
LB DABHI, ADDL. PUBLIC
PROSECUTOR for
Appellant(s) : 1,
None for Opponent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 19/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Appeal
is admitted. Bailable warrant in the sum of Rs.5000/- each be issued
against the respondents accused.
(A.M.KAPADIA, J.)
(BANKIM.N.MEHTA, J.)
shekhar/-
Top