Gujarat High Court
State vs Vijaykumar on 26 August, 2010
Gujarat High Court Case Information System
Print
CR.A/48/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 48 of 2003
==============================================================
STATE
OF GUJARAT - Appellant(s)
Versus
VIJAYKUMAR
JETHANAND TEKWANI & 5 - Opponent(s)
==============================================================
Appearance
:
Mr.L,R.Pujari, A.P.P.
for Appellant(s) : 1,
MR
HARSHADRAY A DAVE for Opponent(s) : 1 - 6.
MR HARDIK A DAVE for
Opponent(s) : 1 -
6.
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANIL R. DAVE
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 10/10/2005
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE ANIL R. DAVE)
Leave
granted. Appeal admitted.
Bailable
warrant in the sum of Rs.5000/-(Rupees five thousand) to be issued in
respect of each respondent.
(Anil
R. Dave,J.) (M.D.Shah,J.)
ard-lee
Top