Gujarat High Court
Tibhabhai vs Unknown on 17 January, 2011
Gujarat High Court Case Information System
Print
CR.A/791/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 791 of 2001
=========================================================
TIBHABHAI
@ TRIBHOVANBHAI DHULABHAI DABHI - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
MR
BC DAVE for
Appellant(s) : 1,
PUBLIC PROSECUTOR for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 17/01/2011
ORAL
ORDER
When
the matter is called out, learned Advocate for the appellant is not
present. Even on earlier occasion the learned Advocate for the
appellant was not present. Hence issue bailable warrant in the sum of
Rs.5000/- against the appellant – accused, and list the matter
for hearing on 8th
February, 2011.
(Z.K.SAIYED,
J.)
sas
Top