Gujarat High Court
Ashok vs State on 25 August, 2011
Gujarat High Court Case Information System Print CR.MA/4992/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 4992 of 2011 ============================================= ASHOK DHANJIBHAI RELIYA - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ============================================= Appearance : MR ASHISH M DAGLI for Applicant(s) : 1, MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, ============================================= CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 25/08/2011 ORAL ORDER
Heard
learned advocate for the applicant and learned APP for the
respondent-State.
Considering
that the applicant is suffering from HIV+ and cancer, the order
passed on 18.8.2011 shall continue for further period of four
weeks.
Stand
over to 23rd
September, 2011.
[ANANT
S. DAVE, J.]
//smita//
Top