Gujarat High Court High Court

Ibrahim vs Unknown on 24 January, 2011

Gujarat High Court
Ibrahim vs Unknown on 24 January, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/50/1995	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 50 of 1995
 

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

 

IBRAHIM
AHMED MAKARANI - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=========================================================
 
Appearance
: 
MS
SHILPA D SHAH for
Appellant(s) : 1, 
MR HL JANI, APP for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 24/01/2011 

 

 
 
ORAL
ORDER

This
matter is listed for final hearing for 34th
time. Earlier, vide order dated 14.12.2010 this Court has issued
bailable warrant in the sum of Rs.5000/- against the appellant and
the said warrant is already executed on the appellant.

Today
also, when the matter is called out, neither the learned Advocate,
appearing on behalf of the appellant, nor the appellant is present.
Hence, issue non-bailable warrant in the sum of Rs.5000/- against the
appellant Ibrahim ahmed Makrani and place the matter on 11.2.2011.

(Z.K.SAIYED,
J.)

sas

   

Top