Gujarat High Court High Court

================================================= vs The Matter Is on 23 September, 2008

Gujarat High Court
================================================= vs The Matter Is on 23 September, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/40619/1989	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 406 of 1989
 

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


 

STATE
OF GUJARAT
 

Versus
 

KABRO
@ RAVJIBHAI MANGALBHAI
 

=================================================
 Appearance : 
MR
PD BHATE, ADDITIONAL PUBLIC PROSECUTOR for the
Appellant 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 


 

Date
: 23/09/2008 

 

 


 

ORAL
ORDER

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

The matter is
notified for orders with a remark that, bailable warrant
un-executed upon respondent No.1 as absconding .

Last time, i.e. on
16.09.2008, the matter was adjourned, at the request of the learned
Additional Public Prosecutor so as to enable him to take necessary
action in the matter.

Learned Additional
Public Prosecutor Mr.Bhate prays for issuance of fresh bailable
warrant, permitting the appellant State to effect the same by
direct service. The request is granted.

Office is directed to
issue fresh bailable warrant in the sum of Rs.5,000/- (Rupees Five
Thousand Only).

S.O. to 16.10.2008.

Direct service
is permitted.

(Ravi
R.Tripathi, J.)

(K.M.Thaker,
J.)

*ShitoleS

   

Top