Gujarat High Court High Court

Tushar vs Heard on 20 June, 2011

Gujarat High Court
Tushar vs Heard on 20 June, 2011
Author: Z.K.Saiyed,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/200/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 200 of 2011
 

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

 

TUSHAR
N SHAH, PROPRIETOR OF SHRI PADMAVATI CREATION - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MRMPSHAH
for
Appellant(s) : 1,MS. KRUTI M SHAH for Appellant(s) : 1, 
MS MINU
NAIR, APP for Opponent(s) : 1, 
None for Opponent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 20/06/2011  
 
ORAL ORDER

Heard
Ms.Kruti M. Shah, learned advocate for the appellant and Ms.Minu
Nair, learned APP for the respondent – State.

Perused
record and proceedings.

Appeal
is Admitted.

Issue
bailable warrant in a sum of Rs.5,000/- (Rupees Five Thousand Only)
to respondent No.2 returnable on 26.7.2011.

(Z. K. SAIYED,
J.)

kks

   

Top