Gujarat High Court
State vs Valimohmed on 15 July, 2010
Gujarat High Court Case Information System
Print
CR.A/2539/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2539 of 2009
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
VALIMOHMED
IDRISHBHAI VAHORA & 1 - Opponent(s)
=========================================================
Appearance
:
MR
LB DABHI, APP for Appellant(s) : 1,
None for Opponent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 15/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)
Appeal
is admitted.
Bailable
warrant in the sum of Rs.5,000/- each be issued against respondents
accused.
R
& P of Special Atrocity Case No. 1/2009, which was called for
from the Sessions Court, Anand, vide order dated 22/6/2010, shall be
sent back to the said Court for preparation of the paper book with a
direction that as and when the paper book is ready, the same shall be
sent to this Court forthwith along with original record of the case.
[
A.M. KAPADIA, J. ]
[J.C.UPADHYAYA,
J.]
*
Pansala.
Top