Gujarat High Court Case Information System
Print
CR.A/542/1996 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 542 of 1996
=========================================
BALVANT
ALIAS BANSILAL HARIBHAI KOLI - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================
Appearance
:
NOTICE
UNSERVED for Appellant(s) : 1,
PUBLIC PROSECUTOR for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 26/03/2010
ORAL
ORDER
In
this matter, originally learned counsel Mr. Bharvav N. Bhatt appeared
on behalf of the appellant accused. Subsequently, he was relieved
from the matter and notice was issued on 22.9.2009 to the appellant
accused.
Today,
the Board shows that the notice was unserved upon appellant
accused No.1, as he has expired as per the submission of the his
brother.
I
have perused the judgment and order passed by the learned Sessions
Judge, Surat in Sessions Case No.96 of 19995 and from the judgment,
the address of the appellant accused No.1 shows as village :
Reliya, Ta. Talaja, Dist. Bhavnagar.
Office
is directed to issue Fresh Notice to appellant accused No.1 at
village Relia, Ta. Talaja, Dist. Bhavnagar, be served through C.P.I.,
Bhavnagar Rural, returnable on 21.4.2010.
If
the appellant accused No.1- Balvant Alias Bansilal Haribhai Koli
is expired, then C.P.I., Talaja is directed to obtain the death
certificate of appellant accused No.1- Balvant Alias Bansilal
Haribhai Koli.
(Z.K.SAIYED,
J. )
ynvyas
Top