Gujarat High Court
State vs Dipeshbhai on 5 October, 2011
Gujarat High Court Case Information System
Print
CR.A/103/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 103 of 2011
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
DIPESHBHAI
KISHORBHAI PARMAR & 1 - Opponent(s)
=========================================================
Appearance
:
MR
KARTIK PANDYA ADDL PUBLIC PROSECUTOR
for
Appellant(s) : 1,
None for Opponent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 05/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
ADMIT.
Issue bailable warrants in the sum of Rs.10,000/- (rupees ten
thousand only) for the respondents.
Sd/-
(
D.H.Waghela, J.)
Sd/-
(
J.C.Upadhyaya, J.)
(KMG
Thilake)
Top