Gujarat High Court Case Information System
Print
CR.A/713/2002 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 713 of 2002
==========================================
NIRMALBHAI
PRAVINBHAI AHIR AND ANOTHER
Versus
STATE
OF GUJARAT
==========================================Appearance
:
MR PRAVIN
GONDALIYA for the Appellants
MR KB TRIVEDI,
Advocate General with MR MG NANAVATI & MR JK SHAH ADDL PUBLIC
PROSECUTORS for the Respondent
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 23/07/2009
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
It
has come to our notice that in some of the appeals listed for final
hearing before this Court, one or two of the several accused
convicted by Trial Court are reported absconding, as a result
which, the Court is unable to take up appeals for hearing.
As accused persons are
at large unlawfully, we inquired from the learned Additional Public
Prosecutor the steps being taken by the State machinery in arresting
these accused persons who are moving at large without sanction of
law.
In response to that,
the learned Advocate General assisted by Additional Public Prosecutor
submitted a proposal, as formulated by the authorities, and we have
also been assured by the learned Advocate General that utmost
attention will be given by the police department as well as the State
Administration to the anxiety of the Court.
The suggestions and
tasks, which have been put to be undertaken, reflect the willingness
of the authorities to countenance menace of the absconding accused,
which is interfering in justice delivery system.
We hope that soon,
response of the proposed actions will be placed before us. We
would grant four weeks’ time to the State to furnish details of what
they have done pursuant to the suggestions put before this Court.
Put up after four
weeks.
(BHAGWATI PRASAD,
J.)
(J.C. UPADHYAYA,
J.)
omkar
Top