Gujarat High Court
Parshottambhai vs Unknown on 28 March, 2011
Gujarat High Court Case Information System
Print
CR.A/342/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 342 of 2004
=========================================================
PARSHOTTAMBHAI
BHIMAJI GANDHI - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
MS
FARHANA Y MANSURI for
Appellant(s) : 1,MR LIYAKAT I MEHTA for Appellant(s) : 1,
PUBLIC
PROSECUTOR for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 28/03/2011
ORAL
ORDER
Learned
A.P.P. Mr.K.P.Raval is present. However, none is present for the
appellant though the matter was duly notified quite in advance. Under
the circumstances, the matter is adjourned in the interest of
justice, however with a clarification that on the next date if nobody
remains present for the appellant, it shall be presumed that the
appellant has nothing to submit and the appeal shall be proceeded
further in accordance with law.
[B.M.
Trivedi, J.]
mrpandya
Top