Gujarat High Court High Court

The vs Karamchand on 8 November, 2011

Gujarat High Court
The vs Karamchand on 8 November, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.A/1791/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1791 of 2004
 

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

 

THE
STATE OF GUJARAT - Appellant
 

Versus
 

KARAMCHAND
LALCHAND KOTAK - Respondent
 

=========================================================
 
Appearance
: 
MR. M.A. PATEL, LD. APP
for Appellant: 
None
for Respondent:
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 12/12/2006 

 

 
 
ORAL
ORDER

Heard
learned APP for the appellant. Leave granted. Appeal admitted.
Bailable warrant in sum of Rs.5,000=00 (Rs. Five thousand only) be
issued against the respondent / original accused.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top