Gujarat High Court
Suresh vs State on 1 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/4529/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4529 of 2011
In
CRIMINAL
APPEAL No. 1958 of 2010
=========================================================
SURESH
RAMANBHAI - Applicant(s)
Versus
STATE
0F GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 01/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
RULE
returnable on 8th April 2011. The learned APP to find out
details of the other members in the family of the convict.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Top