Gujarat High Court
State vs Gautambhai on 24 March, 2011
Gujarat High Court Case Information System
Print
CR.A/1020/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1020 of 2006
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
GAUTAMBHAI
HARJIBHAI VANKAR & 2 - Opponent(s)
=========================================================
Appearance
:
MR
RC KODEKAR APP for Appellant(s) : 1,
None for Opponent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 05/02/2009
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
ADMIT.
Issue
bailable warrants in the sum of Rs.5000/- [Rupees Five thousand only]
against the respondents, original accused persons.
R
& P to be sent back to the trial Court concerned forthwith so as
to get the paper-book prepared.
[K.
S. JHAVERI, J.]
[Z.
K. SAIYED, J.]
Pravin/*
Top