Gujarat High Court High Court

Ganpat vs State on 12 September, 2008

Gujarat High Court
Ganpat vs State on 12 September, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11510/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11510 of 2008
 

In


 

CRIMINAL
APPEAL No. 17 of 2001
 

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


 

GANPAT
KANUBHAI - Applicant
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for the Applicant. 
MR AJ DESAI,
APP for the Respondents.
 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

Date
: 12/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

1. Rule.

Mr.Desai, Learned Additional Public Prosecutor for the respondents,
waives service of rule.

2. The
convict prisoner has sent this application through jail authority to
regularise four days of late surrender, for the reason stated in the
application. Since we do not think it fit to regularise four days of
late surrender, this application is rejected. Rule is discharged.

(R.P.Dholakia,J)

(D.N.Patel,J)

*dipti

   

Top