Gujarat High Court
Shamalbhai vs Unknown on 22 June, 2011
Gujarat High Court Case Information System
Print
CR.A/1729/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1729 of 2005
With
CRIMINAL
APPEAL No. 735 of 2006
=========================================================
SHAMALBHAI
CHIMANBHAI VASAVA - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
MS
SANDHYA D NATANI for
Appellant(s) : 1,
MR. PANDYA, APP, for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 22/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
During
the course of hearing it transpired that two of the convicts
Punambhai Chimanbhai Vasava and Jaisangbhai Vajesangbhai Vasava have
not preferred appeals and are undergoing sentence at Baroda Central
prison. Registry is directed to write to the authorities of the
Baroda Central Prison to produce said two convicted prisoners before
this Court tomorrow i.e. on 23.6.2011. The appellants shall also be
kept present before this Court tomorrow. A copy of this order shall
be furnished to learned APP, Mr. K.L. Pandya.
(A.L. DAVE, J) (BANKIM N. MEHTA, J)
Top