Gujarat High Court
Kalia vs Unknown on 4 May, 2010
Gujarat High Court Case Information System
Print
CR.A/1252/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1252 of 2004
=========================================================
KALIA
SABIRA DHANUK - Appellant
Versus
STATE
OF GUJARAT - Opponent
=========================================================
Appearance
:
MR
MA KALATHIL for
Appellant.
PUBLIC PROSECUTOR for
Opponent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 04/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
appeal was represented by learned advocate Late Mr.M.A.Kalathil. The
appellant was absconding and has now surrendered to jail. Hence,
notice to the appellant to make arrangement for his advocate to
represent the matter, returnable on 22.6.2010.
[A.L.Dave,J.]
[Bankim
N.Mehta,J.]
(patel)
Top