Gujarat High Court
========================================== vs Mr Lb Dabhi App For on 25 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/10869/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10869 of 2008
In
CRIMINAL
APPEAL No. 83 of 2005
==========================================
DHIRU
PANNA VAGHARI
Versus
STATE
OF GUJARAT & 1
==========================================
Appearance
:
MR HARSHIT S TOLIA for
Applicant
MR LB DABHI APP for Respondent No.1
None for
Respondent No.2
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 25/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Learned
APP Mr.L.B.Dabhi for the respondent State is directed to call for
detail report of the sickness of the applicant and treatment which is
given to him with categoric mention that whether the sickness is
such, which could not be treated in the Civil Hospital. S.O to
28th August, 2008.
[J.
R. VORA,J.] [J. C. UPADHYAYA,J.]
vijay
Top