Gujarat High Court Case Information System
Print
CR.A/1363/2004 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1363 of 2004
=========================================================
GULAL
ZIMMARIA RATHVA - Appellant(s)
Versus
THE
STATE OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
NOTICE
SERVED for
Appellant(s) : 1,MR
MA KALATHIL 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
pursuance of the order dated 11.4.2008, notice was issued by the
office to the appellant to ascertain whether he wishes to engage a
new advocate to conduct the appeal. It seems as per the statement
recorded by the jail authority, the appellant is not financially in a
position to engage advocate and therefore, he requested to get legal
assistance from the High Court.
2. In
view of the above, the court appoints Mr J.M. Buddhbhatti, learned
advocate, who was present in the court, as amicus curiae to
appear for the appellant. Office is directed to delete name of Mr
M.A. Kalathil, learned advocate who expired and show name of Mr J.M.
Buddhbhatti, as advocate for the appellant. S.O. to 18.7.2008.
[M.D.
SHAH, J.]
msp
Top