Gujarat High Court
Manish vs State on 28 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/5945/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5945 of 2010
=========================================
MANISH
@ MANISH SINDHIYA CHANDANGIRI GOSWAMI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
NITIN M AMIN for Applicant(s) : 1,
MR HL JANI ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 28/06/2010
ORAL
ORDER
Heard learned
advocate Mr. Amin for the applicant and Mr. H.L. Jani, APP for the
respondent State.
During
the hearing of this application, it is contended by the learned APP
that the some of the statements are also recorded by the 6th
Jt. Civil Judge and J.M.F.C., Surat on 16.10.2009 under Section 164
of the Code of Criminal Procedure.
Office
is directed to send the instruction to the learned Sessions and
District Judge, Surat to produce sealed cover of the statements,
which were recorded under Section 164 of the Code of Criminal
Procedure.
The
matter is adjourned to 7.7.2010.
(Z.K.SAIYED,
J.)
ynvyas
Top