Gujarat High Court
Mamad vs Unknown on 28 March, 2011
Gujarat High Court Case Information System
Print
CR.A/216/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 216 of 2003
=========================================================
MAMAD
HUSSAIN JUSAB RATHOD - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
MR
KB ANANDJIWALA for
Appellant(s) : 1,
PUBLIC PROSECUTOR for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 28/03/2011
ORAL
ORDER
Learned
A.P.P. Mr.K.P.Raval is present. However, none is present for the
appellant though the matter was duly notified quite in advance. Under
the circumstances, the matter is adjourned in the interest of
justice, however with a clarification that on the next date if nobody
remains present for the appellant, it shall be presumed that the
appellant has nothing to submit and the appeal shall be proceeded
further in accordance with law.
[B.M.
Trivedi, J.]
mrpandya
Top