Gujarat High Court High Court

==========================================Appearance vs Unknown on 14 October, 2008

Gujarat High Court
==========================================Appearance vs Unknown on 14 October, 2008
Author: Bhagwati Prasad,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/230/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 230 of 2005
 

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

RAMANBHAI
RATILAL NAGARIA 

 

Versus
 

STATE
OF GUJARAT 

 

==========================================Appearance
: 
THROUGH JAIL
for Appellant(s) : 1,MR NK MAJMUDAR for Appellant(s) :
1, 
PUBLIC PROSECUTOR for Opponent(s) :
1, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 14/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Record
and proceedings may be sent back for taking appropriate steps to
get the accused arrested for serving out the sentence. Since the
appeal has been preferred without arrest, his appeal may be taken
up subject to the condition that the accused surrenders.

(BHAGWATI
PRASAD, J.)

(BANKIM
N. MEHTA, J.)

omkar

   

Top