Gujarat High Court
Hanifsha vs Unknown on 2 May, 2011
Gujarat High Court Case Information System
Print
CR.A/850/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 850 of 2001
=========================================
HANIFSHA
ABDULSHA DIWAN & 1 - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================
Appearance :
MR
GC RAY for
Appellant(s) : 1 - 2.
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Opponent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 02/05/2011
ORAL
ORDER
When
the matter is called out, Mr.G.C. Ray, learned counsel for the
appellants, is absent. The matter is already listed 18 times of the
final hearing board. Hence, office is directed to issue bailable
warrant in the sum of Rs.5,000/- (Rupees Five Thousand Only) against
each of the appellants. The matter is adjourned to 13th
June, 2011.
(Z.
K. Saiyed, J)
Anup
Top