Gujarat High Court
Manojshah vs State on 7 September, 2011
Gujarat High Court Case Information System
Print
SCR.A/1539/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1539 of 2011
======================================
MANOJSHAH
CHINKESHAH TAILINI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
======================================
Appearance
:
THROUGH
JAIL for Applicant(s) : 1,
MR MAULIK NANAVATI ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 07/09/2011
ORAL
ORDER
Heard
learned APP Mr. Maulik Nanavati for the State. Perused the contents
of the application.
The
applicant has preferred the application on 16.6.2011. Therefore, the
applicant is permitted to approach the jail Authority and it is hoped
that the Jail Authority will consider the the application of the
applicant on the issue of furnishing fresh address of his father.
In
view of the above, the application is disposed of. Copy of this order
be sent to the present applicant.
(Z.K.SAIYED.J.)
ynvyas
Top