Gujarat High Court
Rudal vs Unknown on 7 December, 2010
Gujarat High Court Case Information System
Print
CR.A/1679/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1679 of 2010
=========================================
RUDAL
RAMLAGAN SING RAJPUT - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================
Appearance :
MR
GAJENDRA P BAGHEL for
Appellant(s) : 1,
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Opponent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 30/11/2010
ORDER
BELOW OFFICE NOTE
Office
has filed note dated 29th November 2010 that the
appellant has not paid fine amount of Rs.03,000/- in the Sessions
Case No.79 of 2008.
Heard
Mr.Gajendra Baghel, learned counsel for the appellant. Mr.Baghel has
prayed for some time to pay the fine amount as none of the relatives
of the appellant is residing in the State of Gujarat.
Hence,
for the arrangement of the fine amount, time as prayed for, is
granted. The matter is, therefore, adjourned to 11th
January 2011.
(Z.
K. Saiyed, J)
Anup
Top