Gujarat High Court
Thakore vs Unknown on 4 April, 2011
Gujarat High Court Case Information System
Print
CR.A/600/1991 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 600 of 1991
=========================================
THAKORE
JIVANJI KALAJI - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================
Appearance :
NOTICE
UNSERVED for Appellant(s) : 1,
PUBLIC PROSECUTOR for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 04/04/2011
ORAL
ORDER
Earlier
this Court has passed order on 1.3.2011, whereby it was directed to
the Jail Authority to produce the appellant Thakore Jivanji Kalaji.
But as per the letter issued by Central Jail, Ahmedabad dated
6.3.3011, the learned City Sessions Court has released the said
accused on bail on 19.1.2011 and therefore, the appellant is not now
in jail nor he has appeared before this Court and in this matter, his
presence is required. Therefore, office is directed to issue
non-bailable warrant against the accused – Thakore Jivanji
Kalaji. The matter is adjourned to 2.5.2011.
(Z.K.SAIYED,
J.)
ynvyas
Top