Gujarat High Court
Parshottambhai vs Unknown on 23 December, 2010
Gujarat High Court Case Information System
Print
CR.A/621/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 621 of 1993
=========================================================
PARSHOTTAMBHAI
CHHANABHAI SOLANKI - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
MR
CJ VIN for
Appellant(s) : 1,
PUBLIC PROSECUTOR for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 21/12/2010
ORAL
ORDER
Learned
Advocate Mr. Vin has produced the letter written to the appellant,
however, he did not turn up. The said letter be taken on record. Mr.
Vin has also contended that he has no instruction from his client. It
appears that the present appellant is intentionally avoiding to
appear before this Court or to contact his learned Advocate.
Hence,
issue bailable warrant in the sum of Rs.5000/- to the appellant and
place the matter on 13.1.2011.
(Z.K.SAIYED,
J.)
sas
Top