Gujarat High Court
Rabari vs Unknown on 18 January, 2011
Gujarat High Court Case Information System
Print
CR.A/708/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 708 of 2000
=========================================
RABARI
RATNABHAI OGHARBHAI - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================
Appearance :
MR
NIRZAR S DESAI for
Appellant(s) : 1,
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Opponent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 18/01/2011
ORAL
ORDER
The
matter is of the year 2000 and is already listed 18 times for
hearing. Today, when the matter is called out, neither the appellant
nor Mr.Nirzar Desai, learned counsel for the appellant, is present.
It appears from the papers that the appellant is on bail.
Hence,
the office is directed to issue bailable warrant against the
appellant in the sum of Rs.5,000/- (Rupees Five Thousand Only) and
place the appeal for hearing on 14th February 2011.
(Z.
K. Saiyed, J)
Anup
Top