Gujarat High Court
Vinay vs State on 26 July, 2011
Gujarat High Court Case Information System
Print
CR.A/1933/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1933 of 2010
=========================================================
VINAY
BHAGWANDAS - Appellant(s)
Versus
STATE
OF GUJARAT & 9 - Opponent(s)
=========================================================
Appearance
:
MS.
KRUTI M SHAH for Appellant(s) : 1,
MR KARTIK PANDYA, ADDL.PUBLIC
PROSECUTOR for Opponent(s) : 1,
None for Opponent(s) : 2 -
10.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 26/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Admit. Issue
bailable warrant in the sum of Rs.10000/- each for respondents No.2
to 10. Learned APP waives service for respondent No.1.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top