Gujarat High Court High Court

Narmadashankar vs Unknown on 10 January, 2011

Gujarat High Court
Narmadashankar vs Unknown on 10 January, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1978/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1978 of 2010
 

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


 

NARMADASHANKAR
MAYARAM SHARMA - Appellant(s)
 

Versus
 

JAMES
JOSEF & 3 - Opponent(s)
 

=========================================
 
Appearance : 
MR
ANIL H SONI for
Appellant(s) : 1, 
RULE UNSERVED for Opponent(s) : 1 - 3. 
MR HL
JANI, LD. ADDL. PUBLIC PROSECUTOR for Opponent(s) :
4, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 10/01/2011
 

ORAL
ORDER

Pursuant
to the order passed by this Court on 03rd December 2010,
Mr.Anil H. Soni, learned counsel for the appellant, has produced on
record receipt regarding deposition of Rs.15,000/- with the Legal
Aid Committee.

Mr.Soni
has further contended that to the best of the knowledge of the
appellant, opponent Nos.1 to 3 are out of Country and therefore,
Rule is unserved upon the opponent Nos.1 to 3. He has prayed for
time to file affidavit to that effect.

Hence,
the matter is adjourned to 18th January 2011.

(Z.

K. Saiyed, J)

Anup

   

Top