Gujarat High Court
Shantilal vs Unknown on 5 May, 2011
Gujarat High Court Case Information System
Print
CR.A/396/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 396 of 1999
=========================================
SHANTILAL
BAPULAL PRAJAPATI - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================
Appearance :
MR
SAURIN A SHAH for
Appellant(s) : 1,MR PARTHIV A BHATT for Appellant(s) : 1,
PUBLIC
PROSECUTOR for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 05/05/2011
ORAL
ORDER
When
the matter is called out, neither the appellant nor the counsel for
the appellant is present. The matter is of the year 1999 and is
listed 26 times on final hearing board.
Hence,
Office is directed to issue bailable warrant in the sum of Rs.5,000/-
(Rupees Five Thousand Only) against the appellant. The matter is
adjourned to 17th June, 2011.
(Z.
K. Saiyed, J)
Anup
Top