Gujarat High Court High Court

Appearance : vs As on 21 January, 2011

Gujarat High Court
Appearance : vs As on 21 January, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/2108/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 2108 of 2008
 

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


 

STATE
OF GUJARAT 

 

Versus
 

THAVARBHAI
VINCHHIYABHAI RATHVA 

 

=========================================
 
Appearance : 
MR.
R.C.KODEKAR, APP for Appellant(s) : 1, 
MR
BHARAT R PANDYA for Opponent(s) :
1, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 21/01/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

As
per the submission made by the registry, the State of Gujarat has
preferred above numbered Criminal Appeal against the order of
acquittal against the Respondent – accused under Section 302
of the Indian Penal Code.

While
Admitting the Appeal, this Court has issued bailable warrant in the
sum of Rs.5000/- against the Respondent accused and the registry has
therefore issued bailable warrant against the Respondent –
accused, but the accused could not furnish the bail bond, and
therefore, he was taken into judicial custody.

It
is further submitted by the registry that the record and proceedings
along with paper book has been received and therefore the matter is
ready for final hearing and this is an acquittal appeal and as per
serial, the final hearing of this acquittal appeal will take long
time and in this acquittal appeal, accused is in jail as he has not
furnished bail bond. Therefore the registry has placed this
matter for passing appropriate order for fixing the early date of
hearing of the above numbered Criminal Appeal.

In
view of the aforesaid, the registry is directed to list the above
numbered Criminal Appeal on final hearing board in third week of
February 2011 by notifying it on a separate board.

(A.M.Kapadia,J)

(B.N.Mehta,J)

Jayanti*

   

Top