Gujarat High Court High Court

State vs Mehulkumar on 27 July, 2010

Gujarat High Court
State vs Mehulkumar on 27 July, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/2200/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 2200 of 2009
 

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

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

MEHULKUMAR
NAVINCHANDRA PATEL & 5 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
LB DABHI, ADDL.PUBLIC PROSECUTOR
for
Appellant(s) : 1, 
MR RB PATEL for Opponent(s) : 1 - 6. 
MR
SHIRISH R PATEL for Opponent(s) : 1 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 27/07/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Appeal
admitted. Bailable warrant need
not be issued against the respondents accused, as they are
represented by Mr.Shirish R.Patel, learned advocate of this Court.

(A.M.KAPADIA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top