Gujarat High Court Case Information System
Print
CR.A/1375/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1375 of
1993
=========================================================
KOLI
BIJALBHAI KHAHABHAI - Appellant
Versus
STATE
OF GUJARAT - Opponent
=========================================================
Appearance
:
MR
BHARGAV N BHATT for the Appellant.
MS
D.S.PANDIT, APP for the
Opponent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 16/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)
We
are of the view that it is possible for the Court to treat the
appellant-accused as absconding. Treat appeal as continuance of trial
and pass further orders. Senior most Police Officer of Bhavnagar ?SB??
Division Police Station, after inquiry, to help or assist Bhavnagar
Municipal Corporation to tender the list of the properties of the
absconding accused before this Court on next date of hearing. We are
of the view that it is also necessary for the Officer to take
appropriate steps, so that the accused can be proclaimed as an
absconder. Such steps may be taken, if the respondent-State so
desires. Copy of this order be given to learned Additional Public
Prosecutor. S.O. to 17th November,2008.
(C.K.BUCH,J)
(D.N.PATEL,J)
*dipti
Top