Gujarat High Court High Court

State vs Unknown on 23 December, 2010

Gujarat High Court
State vs Unknown on 23 December, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/772/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 772 of 2000
 

With


 

CRIMINAL
APPEAL No. 284 of 2001
 

With


 

CRIMINAL
APPEAL No. 777 of 2000
 

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


 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

LATIF
BHACHU SAMEJA - Opponent(s)
 

=========================================
 
Appearance
: 
MR HL JANI ADDITIONAL PUBLIC
PROSECUTOR for Appellant(s) : 1, 
NOTICE SERVED for Opponent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 23/12/2010 

 

 
 
ORAL
ORDER

The
notice is served to accused – Latif Bachu Sameja, but he has
not taken care to remain present.

Issue
non-bailable warrant in the sum of Rs.5,000/- against the said
accused. The matter be placed for final hearing on 24.1.2011.

(Z.K.SAIYED,
J.)

ynvyas

   

Top