Gujarat High Court High Court

====================================== vs Unknown on 16 October, 2008

Gujarat High Court
====================================== vs Unknown on 16 October, 2008
Author: Bhagwati Prasad,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.A/1920/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 19 of 2000
 

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

KAILAS
@ KELO SITARAM 

 

Versus
 

STATE
OF GUJARAT & ANOTHER
 

====================================== 
Appearance
: 
None present for the Appellant
 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

Date
: 16/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

The
accused is reported to be absconding. Until his surrender, his
appeal would not ripe for hearing. The police is directed to
apprehend the accused. No sooner the accused is apprehended, the
matter be reported to this Court and the case will be taken up for
hearing.

(Bhagwati
Prasad, J.)

(Bankim
N Mehta, J.)

*mohd

   

Top