Gujarat High Court High Court

==========================================Appearance vs Mr Kb Trivedi on 23 July, 2009

Gujarat High Court
==========================================Appearance vs Mr Kb Trivedi on 23 July, 2009
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/713/2002	 2/ 2	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 713 of 2002
 

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

NIRMALBHAI
PRAVINBHAI AHIR AND ANOTHER 

 

Versus
 

STATE
OF GUJARAT
 

==========================================Appearance
: 
MR PRAVIN
GONDALIYA for the Appellants 
MR KB TRIVEDI,
Advocate General with MR MG NANAVATI & MR JK SHAH ADDL PUBLIC
PROSECUTORS for the Respondent
 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 23/07/2009 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

It
has come to our notice that in some of the appeals listed for final
hearing before this Court, one or two of the several accused
convicted by Trial Court are reported absconding, as a result
which, the Court is unable to take up appeals for hearing.

As accused persons are
at large unlawfully, we inquired from the learned Additional Public
Prosecutor the steps being taken by the State machinery in arresting
these accused persons who are moving at large without sanction of
law.

In response to that,
the learned Advocate General assisted by Additional Public Prosecutor
submitted a proposal, as formulated by the authorities, and we have
also been assured by the learned Advocate General that utmost
attention will be given by the police department as well as the State
Administration to the anxiety of the Court.

The suggestions and
tasks, which have been put to be undertaken, reflect the willingness
of the authorities to countenance menace of the absconding accused,
which is interfering in justice delivery system.

We hope that soon,
response of the proposed actions will be placed before us. We
would grant four weeks’ time to the State to furnish details of what
they have done pursuant to the suggestions put before this Court.

Put up after four
weeks.

(BHAGWATI PRASAD,
J.)

(J.C. UPADHYAYA,
J.)

omkar

   

Top