Gujarat High Court
Pravinbhai vs The on 23 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/7700/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7700 of 2005
In
CRIMINAL
APPEAL No. 469 of 2001
========================================================
PRAVINBHAI
GOVINDBHAI SATHWARA & 4 - Applicant(s)
Versus
THE
STATE OF GUJARAT - Respondent(s)
========================================================
Appearance
:
MR KJ SHETHNA for Applicant(s)
: 1 ? 5. MS TANUJA N KACHCHHI for Applicant(s) : 1
- 5.
MR RC KODEKAR APP for Respondent(s) :
1,
========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.S.SHAH
and
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 05/09/2005
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)
This
application for fixing an early date of final hearing of Criminal
Appeal No.4691/2004 is not required to be entertained because by
order dated 26th April, 2005 and 12th May,
2005, the same prayer has already been rejected by this Court.
Moreover, it is required to be noted that the co-accused i.e.
Appellant no.1 Pravin is absconding since 21st November,
2004. This application is accordingly rejected.
(M.S.SHAH,
J.) (D.H.WAGHELA, J)
/patil
Top