Gujarat High Court
Manjulabe vs Unknown on 17 January, 2011
Gujarat High Court Case Information System
Print
CR.A/1249/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1249 of 1999
=========================================================
MANJULABE
W/O RAMESHBHAI RATANBHAI SENWA - 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
Board
shows that this matter is listed for hearing for 14 times, however,
the learned Advocate for the appellant is not remaining present.
Today also when the matter is called out, learned Advocate Mr. Dave
for the appellant is absent. The appellant – accused is on
bail. Hence, issue bailable warrant in the sum of Rs.5,000/- against
the appellant and place the matter on 8th February, 2011.
(Z.K.SAIYED,
J.)
sas
Top