Gujarat High Court
==========================================Appearance vs Unknown on 14 October, 2008
Gujarat High Court Case Information System
Print
CR.A/230/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 230 of 2005
==========================================
RAMANBHAI
RATILAL NAGARIA
Versus
STATE
OF GUJARAT
==========================================Appearance
:
THROUGH JAIL
for Appellant(s) : 1,MR NK MAJMUDAR for Appellant(s) :
1,
PUBLIC PROSECUTOR for Opponent(s) :
1,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 14/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Record
and proceedings may be sent back for taking appropriate steps to
get the accused arrested for serving out the sentence. Since the
appeal has been preferred without arrest, his appeal may be taken
up subject to the condition that the accused surrenders.
(BHAGWATI
PRASAD, J.)
(BANKIM
N. MEHTA, J.)
omkar
Top