Gujarat High Court Case Information System
Print
CR.A/1035/1993 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1035 of 1993
=========================================
NOORMOHAMMED
RAHIMBHAI KATHIYARA - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================
Appearance
:
MR
MJ DAGLI for Appellant(s) : 1,
PUBLIC PROSECUTOR for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 26/03/2010
ORAL
ORDER
1. Earlier,
following order was passed by this Court on 19.3.2008 :
1. Learned
advocate Mr.Dagli appearing for the appellant has filed a note dated
15th January, 2008 stating inter-alia that appeal papers
have been taken away by his client and his efforts to contact him
have not been successful. Under the circumstances, he wishes to
retire from the appearance. Request of the advocate is granted.
2. Registry to
issue notice to the appellant for engaging another advocate if he so
desire making it returnable on 30th April, 2008.:
2. The
Board shows that notice unserved upon appellant original accused
and he is not residing at the address shown in the cause-title.
3. Learned
counsel Mr. Dagli for the appellants is present. He has contended
that he has no knowledge regarding address of the appellant
original accused. He has also retired from the matter.
4. I
have perused the papers. It appears that at Shahpur Police Station,
the complaint being C.R. I 29 of 1989 was registered against the
present appellants for the offence punishable under Section 307 and
114 of the Indian Penal Code and Section 135(1) of the Bombay Police
Act.
5. Issue
Fresh Notice to appellant Noormohammaed Rahimbhai Kathiyara
Juhapura, Sanklitnagar, Ward No.C/154, Sarkhej Road, Ahmedabad, be
served under the supervision of P.I. of Shahpur Police Station,
returnable on 22.4.2010.
(Z.K.SAIYED,
J.)
ynvyas
Top