Gujarat High Court High Court

Tibhabhai vs Unknown on 17 January, 2011

Gujarat High Court
Tibhabhai vs Unknown on 17 January, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/791/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 791 of 2001
 

 
 
=========================================================

 

TIBHABHAI
@ TRIBHOVANBHAI DHULABHAI DABHI - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
BC DAVE for
Appellant(s) : 1, 
PUBLIC PROSECUTOR for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 17/01/2011 

 

 
 
ORAL
ORDER

When
the matter is called out, learned Advocate for the appellant is not
present. Even on earlier occasion the learned Advocate for the
appellant was not present. Hence issue bailable warrant in the sum of
Rs.5000/- against the appellant – accused, and list the matter
for hearing on 8th
February, 2011.

(Z.K.SAIYED,
J.)

sas

   

Top