Gujarat High Court High Court

Manjulabe vs Unknown on 17 January, 2011

Gujarat High Court
Manjulabe vs Unknown on 17 January, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1249/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1249 of 1999
 

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

 

MANJULABE
W/O RAMESHBHAI RATANBHAI SENWA - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
BC DAVE for
Appellant(s) : 1, 
PUBLIC PROSECUTOR for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 17/01/2011 

 

 
 
ORAL
ORDER

Board
shows that this matter is listed for hearing for 14 times, however,
the learned Advocate for the appellant is not remaining present.
Today also when the matter is called out, learned Advocate Mr. Dave
for the appellant is absent. The appellant – accused is on
bail. Hence, issue bailable warrant in the sum of Rs.5,000/- against
the appellant and place the matter on 8th February, 2011.

(Z.K.SAIYED,
J.)

sas

   

Top