Gujarat High Court Case Information System
Print
CR.A/712/1989 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 712 of 1989
=================================================
KAYYUMBHAI
YUSUFBHAI SHAIKH
Versus
STATE
OF GUJARAT
=================================================
Appearance
:
MS
NITA C BANKER for Appellant
(MR
FA MEMON) for Appellant
MR
MM TIRMIZI for Appellant
PUBLIC
PROSECUTOR for
Opponent
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
Date
: 18/08/2006
ORAL
ORDER
In
this appeal, learned advocate for the appellant is not present. The
office is directed to issue notice to the appellant to make proper
arrangement for representation or to remain personally present for
the hearing of this appeal. As this appeal is fairly old, is required
to be heard. In this respect, since learned advocate is not remaining
present, the office is directed to issue notice to the appellant to
remain present, either in person or through the advocate on
31.08.2006, for the hearing of this appeal. The office is directed to
serve the notice to the appellant through Sabarmati Police Station.
[J.
R. VORA,J.]
(vijay)
Top