Gujarat High Court High Court

Hanifsha vs Unknown on 2 May, 2011

Gujarat High Court
Hanifsha vs Unknown on 2 May, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/850/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 850 of 2001
 

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


 

HANIFSHA
ABDULSHA DIWAN & 1 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=========================================
 
Appearance : 
MR
GC RAY for
Appellant(s) : 1 - 2. 
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Opponent(s) : 1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 02/05/2011
 

ORAL
ORDER

When
the matter is called out, Mr.G.C. Ray, learned counsel for the
appellants, is absent. The matter is already listed 18 times of the
final hearing board. Hence, office is directed to issue bailable
warrant in the sum of Rs.5,000/- (Rupees Five Thousand Only) against
each of the appellants. The matter is adjourned to 13th
June, 2011.

(Z.

K. Saiyed, J)

Anup

   

Top