Gujarat High Court
Laxmi vs The on 7 September, 2010
Gujarat High Court Case Information System
Print
SCR.A/459/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 459 of 2005
=========================================
LAXMI
MARIMATTU TELUGU - Applicant(s)
Versus
THE
STATE OF GUJARAT & 4 - Respondent(s)
=========================================
Appearance :
SUO
MOTU for Applicant(s) : 1,
MR UMESH TRIVEDI, ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) : 2 -
5.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 07/09/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
Additional Public Prosecutor for the respondent submits that three
accused were arrested and released on bail by the Juvenile Court,
whereafter they are found to be absconding and the Court has also
issued notice on the sureties. Under the circumstances, when the
matter is pending consideration before a Court of law, no further
order is required to be passed in this case. This application is
closed.
(S.J.
Mukhopadhaya, C.J.)
(Anant
S. Dave, J.)
*/Mohandas
Top