Gujarat High Court High Court

Rabari vs Unknown on 31 March, 2011

Gujarat High Court
Rabari vs Unknown on 31 March, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1352/1993	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1352 of 1993
 

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

 

RABARI
GOVA RANA & 2 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
HARIN P RAVAL for
Appellant(s) : 1 - 3.MR KANAK K VAGHELA for Appellant(s) : 1 - 3.MR
VIRAT G POPAT for Appellant(s) : 1 - 3. 
PUBLIC PROSECUTOR for
Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 31/03/2011 

 

 
 
ORAL
ORDER

Earlier,
by order dated 18.10.2010, this Court has also issued bailable
warrant in the sum of Rs.5000/- against the appellant. Today also,
when the matter is called out, neither the learned Advocate,
appearing for the appellant, nor the appellant is present. Hence,
office is directed to issue, again, bailable warrant in the sum of
Rs.5000/- each against the appellants, and place the matter on
25.4.2011.

(Z.K.SAIYED,
J.)

sas

   

Top