Gujarat High Court
Chhanalal vs Though on 4 April, 2011
Gujarat High Court Case Information System
Print
CR.A/595/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 595 of 2002
=========================================
CHHANALAL
SANTALAL DANTANIYA - Appellant(s)
Versus
STATE
OF GUJARAT & 2 - Opponent(s)
=========================================
Appearance
:
HL
PATEL ADVOCATES for Appellant(s) : 1,
MR HL JANI ADDITIONAL PUBLIC
PROSECUTOR for Opponent(s) : 1,
NOTICE SERVED for Opponent(s) : 2
- 3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 04/04/2011
ORAL
ORDER
Record
shows that on 17.7.2002, the Appeal is admitted by this Court and
then notice was issued.
Though
served, respondent Nos.2 and 3 have not caused their appearance.
Learned APP Mr. Jani for respondent No.1 is present.
Office
is directed to issue bailable warrant against respondent Nos. 2 and
3, in the sum of Rs.5000/- each. The matter be placed for hearing on
9.5.2011.
(Z.K.SAIYED,J.)
ynvyas
Top