Gujarat High Court
State vs Vinodbhai on 3 August, 2011
Gujarat High Court Case Information System
Print
CR.A/1885/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1885 of 2010
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
VINODBHAI
AEBHABHAI DANGAR & 4 - Opponent(s)
=========================================================
Appearance
:
PUBLIC
PROSECUTOR for
Appellant(s) : 1,
None for Opponent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 03/08/2011
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