Gujarat High Court High Court

Mohamed vs Unknown on 10 March, 2010

Gujarat High Court
Mohamed vs Unknown on 10 March, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1285/1993	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1285 of 1993
 

With


 

CRIMINAL
APPEAL No. 1306 of 1993
 

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


 

MOHAMED
NAWAB @ NAWAB MOHAMEDRASHID QURESHI - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=========================================
 
Appearance
: 
MR
MH BAREJIA for Appellant(s) : 1, 
PUBLIC PROSECUTOR for Opponent(s)
: 1, 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 10/03/2010 

 

 
 
ORAL
ORDER

It
appears from the Board that these matters are listed for 26th
times for final hearing. On 26.6.2008, learned counsel Mr. M.H.
Barejia for the appellant was not present and therefore, the matters
were adjourned on 4.7.2008 and also on 4.7.2008, learned counsel Mr.
Barejia was not present.

However,
in the interest of justice, the matter is adjourned on 18.3.2010. If
the learned counsel Mr. Barejia will not appear before this Court,
then non-bailable warrant will be issued against the present
appellants accused.

(Z.K.SAIYED,
J.)

ynvyas

   

Top