Gujarat High Court
Rabari vs Unknown on 31 March, 2011
Gujarat High Court Case Information System
Print
CR.A/1352/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1352 of 1993
=========================================================
RABARI
GOVA RANA & 2 - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
MR
HARIN P RAVAL for
Appellant(s) : 1 - 3.MR KANAK K VAGHELA for Appellant(s) : 1 - 3.MR
VIRAT G POPAT for Appellant(s) : 1 - 3.
PUBLIC PROSECUTOR for
Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 31/03/2011
ORAL
ORDER
Earlier,
by order dated 18.10.2010, this Court has also issued bailable
warrant in the sum of Rs.5000/- against the appellant. Today also,
when the matter is called out, neither the learned Advocate,
appearing for the appellant, nor the appellant is present. Hence,
office is directed to issue, again, bailable warrant in the sum of
Rs.5000/- each against the appellants, and place the matter on
25.4.2011.
(Z.K.SAIYED,
J.)
sas
Top