Gujarat High Court
Maganbhai vs State on 14 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/12282/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12282 of 2010
In
CRIMINAL
MISC.APPLICATION No. 11017 of 2010
In
CRIMINAL APPEAL No. 1075 of 2008
=========================================================
MAGANBHAI
DESAIBHAI THAKORE - CONVICT PRISONER - 80203 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
PARTY-IN-PERSON
for Applicant(s) : 1,
MR
KP RAVAL, APP for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 14/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Rule
returnable on 25.10.2010. Mr.Raval, learned APP waives notice of
Rule. By interim order, it is directed that time to surrender with
the jail authority shall stand extended till further orders.
State
to verify the report from the jail authority as to whether the
convict is in a position to look after himself or not.
(JAYANT
PATEL, J.)
(H.B.
ANTANI, J.)
*bjoy
Top