Gujarat High Court High Court

State vs Issue on 23 February, 2011

Gujarat High Court
State vs Issue on 23 February, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1741/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1741 of 2010
 

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

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

RAMESHBHAI
MAGANBHAI @ MADHABHAI BHANKHODIYA - Opponent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 23/02/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Appeal
admitted.

Issue
bailable warrant in the sum of Rs.5000/- (Rupees five thousand only)
against the respondent accused.

(RAVI
R.TRIPATHI,J)

(P.P.BHATT,J)

pathan

   

Top