Gujarat High Court
====================================== vs None For on 11 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/1617/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1617 of 2010
In
CRIMINAL
APPEAL No. 300 of 2010
With
CRIMINAL
APPEAL No. 300 of 2010
======================================
STATE
OF GUJARAT
Versus
JITENDRA
@ JITU @ RAJESH BABULAL AND ANOTHER
======================================
Appearance
:
MR KARTIK PANDYA, APP for
Applicant.
None for Respondent Nos.1 -
2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 11/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Leave
to appeal is granted and application therefor is allowed accordingly.
The appeal is Admitted.
Issue bailable warrant in the sum of Rs.10,000/- against respondent
no.1.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top