Gujarat High Court
====================================== vs Unknown on 16 October, 2008
Gujarat High Court Case Information System
Print
CR.A/1920/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 19 of 2000
======================================
KAILAS
@ KELO SITARAM
Versus
STATE
OF GUJARAT & ANOTHER
======================================
Appearance
:
None present for the Appellant
======================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 16/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
The
accused is reported to be absconding. Until his surrender, his
appeal would not ripe for hearing. The police is directed to
apprehend the accused. No sooner the accused is apprehended, the
matter be reported to this Court and the case will be taken up for
hearing.
(Bhagwati
Prasad, J.)
(Bankim
N Mehta, J.)
*mohd
Top