Gujarat High Court
Vachiyabhai vs Unknown on 1 March, 2011
Gujarat High Court Case Information System
Print
CR.A/552/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 552 of 2000
=========================================
VACHIYABHAI
GABHABHAI MAHESHWARY - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================
Appearance :
MR
NL RAMNANI for Appellant(s) : 1,
PUBLIC PROSECUTOR for Opponent(s)
: 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 01/03/2011
ORAL
ORDER
Today,
the present mater is listed on final hearing board. Mr.N.L. Ramnani,
learned counsel for the appellant, has submitted that the appellant
is not in contact with him. Even he has wrote letter to the
appellant, but it was returned unserved. He has no instructions in
the matter.
Looking
to the conduct of the appellant, office is directed to issue
bailable warrant in the sum of Rs.5,000/- (Rupees Five Thousand
Only) against the appellant. The matter is adjourned to 15th
March 2011.
(Z.
K. Saiyed, J)
Anup
Top