Gujarat High Court
State vs Krishna on 2 February, 2010
Gujarat High Court Case Information System
Print
CR.A/1380/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1380 of 2009
=================================================
STATE
OF GUJARAT - Appellant(s)
Versus
KRISHNA
GAURIJAMNA SHAH & 1 - Opponent(s)
=================================================
Appearance
:
Mr.D.C.
SEJPAL, ADDL PUBLIC PROSECUTOR for Appellant(s) : 1,
None for
Opponent(s) : 1 -
2.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 02/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Heard
learned Additional Public Prosecutor Mr.D.C. Sejpal for the
appellant-State and perused the judgement and order impugned. The
appeal is admitted.
2. Issue
bailable warrant against both the accused-respondents, each in a sum
of Rs.5000/- (Rupees five thousand only).
(RAVI
R. TRIPATHI, J.)
(J.C.
UPADHYAYA, J.)
karim
Top