Gujarat High Court High Court

Dalsukhbhai vs Unknown on 28 March, 2011

Gujarat High Court
Dalsukhbhai vs Unknown on 28 March, 2011
Author: B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/129/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 129 of 2003
 

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

 

DALSUKHBHAI
SOMABHAI VASAVA - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
HIMANSU M PADHYA for
Appellant(s) : 1, 
PUBLIC PROSECUTOR for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE BELA TRIVEDI
		
	

 

 
 


 

Date
: 28/03/2011 

 

 
 
ORAL
ORDER

Learned
A.P.P. Mr.K.P.Raval is present. However, none is present for the
appellant though the matter was duly notified quite in advance. Under
the circumstances, the matter is adjourned in the interest of
justice, however with a clarification that on the next date if nobody
remains present for the appellant, it shall be presumed that the
appellant has nothing to submit and the appeal shall be proceeded
further in accordance with law.

[B.M.

Trivedi, J.]

mrpandya

   

Top