Gujarat High Court
State vs Thakor on 9 September, 2011
Gujarat High Court Case Information System
Print
CR.A/42/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 42 of 2011
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
THAKOR
KANUJI KACHARAJI & 1 - Opponent(s)
=========================================================
Appearance
:
MS
CM SHAH, 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
: 09/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Admit. Issue
bailable warrants in the sum of Rs.10000/- for the respondents.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top