Gujarat High Court Case Information System
Print
CR.A/44/1989 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 44 of 1989
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
SURENDRA
P KANKARIA PSI CBI - Opponent(s)
=========================================================
Appearance
:
PUBLIC
PROSECUTOR for
Appellant(s) : 1,
MR YN RAVANI for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 07/07/2008
ORAL
ORDER
1. At
the admission stage, the appeal was admitted and notice was issued
to the respondent and after the notice was served, he was represented
by an Advocate. Thereafter, he left India for USA. As per the
submission of Mr Ravani, learned Addl.Central Govt. Standing Counsel,
the property of the respondent is situated at Kalol and so if fresh
notice is issued, the same can be served by affixing it on the said
property under section 65 of the Criminal Procedure Code. It is also
submitted by Mr Ravani, that the said address is available in the
appeal memo.
2. Fresh
NOTICE returnable on 25.7.2008. Permission, to serve the
notice to the respondent by affixing the notice on the address which
is mentioned in the appeal memo, is granted.
[M.D.
SHAH, J.]
msp
Top