Gujarat High Court Case Information System
Print
;CR.A/710/1998 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 710 of 1998
=========================================================
KOLI
DILABHAI VALJIBHAI - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
MR
HARIN P RAVAL for
Appellant(s) : 1, MR CG MEHTA for
Appellant(s) : 1,
MR RC KODEKAR, APP for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 07/03/2007
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Board
shows that this appeal has been adjourned for 26 times. We are also
adjourning this matter due to non-availability of any of the
counsels on record namely, M/s C.G.Mehta, R.S.Shah and Harin
P.Raval. Going through the record, it shows that the appellant
himself has moved an application for fixing an early date of hearing
vide Cri. Misc. Appln.No.4613 of 2002 and it was disposed of on
24-7-2002 with a liberty to move again in the year 2003. Record also
shows that attempt has been made by them in the year 2004 by way of
preferring Cri. Misc. Appln. No.1425 of 2004 and vide order dated
5-3-2004, it was directed that separate board be prepared and which
would be disposed of accordingly.
However,
facts remain that till date, appeal could not be disposed of though
trying since long as none of the learned counsel is remaining
present. We are searching them since morning and it is already 3.00
p.m. but none have turned up.
Now
at 3.30 p.m., learned counsel, Mr.Harin P.Raval, has remained
present in Court and assured that he will proceed with the appeal
which is already in the final hearing board in the next couple of
days.
(R.P.DHOLAKIA,J.) (M.D.SHAH,J.)
radhan/
Top