Gujarat High Court
State vs This on 1 December, 2010
Gujarat High Court Case Information System
Print
CR.A/61/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 61 of 1995
To
CRIMINAL
APPEAL No. 64 of 1995
=========================================
STATE
OF GUJARAT - Appellant(s)
Versus
CHANDRAKANT
T. KACHIA - Opponent(s)
=========================================
Appearance
:
PUBLIC
PROSECUTOR for
Appellant(s) : 1,
MR YV SHAH for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 01/12/2010
ORAL
ORDER
COMMON
ORAL ORDER
This
matter is listed before this Court for final hearing on so many
occasions. Even on today, learned advocate for the respondents is not
present when the matter is called out.
Issue bailable warrant in the sum of Rs.5000/- each against the
appellants. The matter be placed on 27.12.2010.
(Z.K.SAIYED,
J.)
ynvyas
Top