Gujarat High Court High Court

State vs Unknown on 4 September, 2008

Gujarat High Court
State vs Unknown on 4 September, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/121419/1986	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1214 of 1986
 

With
 

CRIMINAL
APPEAL No. 221 of 1987
 

With
 

CRIMINAL
APPEAL No. 192 of 1987
 

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


 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

GULABSHA
IBRAHIMBHAI - Opponent(s)
 

=========================================
 
Appearance : 
PUBLIC
PROSECUTOR for Appellant(s) : 1, 
MR BF UJJAINI
for Opponent(s) : 1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 04/09/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Learned
advocate Mr.T.S.Nanavaty drew attention of the Court to an order
passed by this Court (Coram: Hon’ble Mr.Justice P.M.Chauhan and
Hon’ble Mr.Justice V.H.Bhairavia) on 18.12.1989. The order reads as
under:-

Cri. Appeals
Nos.221/87 and 192/87 are filed by the appellant against the
conviction in two Sessions Cases and Cri. Appeal No.1214/86 is filed
by the State for enhancement of the punishment. In one of the
appeals, the Division Bench of this High Court has directed for
recording further evidence. Shri Dave, learned Addl. P.P. States
that the appellant in both the appeals, the original accused was
released on parole in May, 1987 and since then he is absconding and
could not be traced and therefore further evidence could not be
recorded. As the appellant is absconding, these two appeals filed by
the appelland should not be called out for hearing, till he
surrenders.

Learned
advocate Mr.Nanavaty informs that to the best of his knowledge and
information available with him, the appellant accused has yet not
surrendered.

2. Learned
APP Mr.Shah to take instructions in this regard.

Matters
to be listed on 15.09.2008.

(RAVI
R.TRIPATHI, J.)

(K.M.THAKER,
J.)

*Shitole

   

Top