Gujarat High Court High Court

========================================= vs None For on 3 February, 2011

Gujarat High Court
========================================= vs None For on 3 February, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1769/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1769 of 2010
 

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

STATE
OF GUJARAT 

 

Versus
 

MER
ARJANBHAI RANMALBHAI ADEDARA & 2
 

========================================= 
Appearance
: 
MR LB DABHI APP for
Appellant 
None for
Respondents 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 03/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Appeal
admitted.

Bailable
warrant in sum of Rs.5,000/- each be issued against the respondents

– accused.

[
A. M. KAPADIA, J. ]

[
BANKIM N. MEHTA, J. ]

vijay

   

Top