Gujarat High Court Case Information System
Print
CR.A/272/1987 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 272 of 1987
=========================================================
GIRDHARBHAI
B VASAVA - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
NOTICE
UNSERVED for
Appellant(s) : 1,
Ms
D S Pandit, Addl.PUBLIC
PROSECUTOR for
Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 11/07/2008
ORAL
ORDER
1. In
this matter, as the advocate on record for the appellant expired,
this court had issued notice on the appellant for either engaging
advocate or to remain personally present in the court. However, the
office note shows that the notice is not yet received back. Again on
4.4.2008, this court issued fresh notice on the appellant.
2. Ms.
Chetana M Shah, learned advocate who was present in the court agreed
to appear as amicus curiae in
this matter. Therefore, office is directed to show name of Ms.
Chetana M Shah, learned advocate for the appellant. S.O. to
15.7.2008.
[M.D.
SHAH, J.]
msp
Top