Gujarat High Court
Meraji vs State on 13 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/10508/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10508 of 2010
In
CRIMINAL
APPEAL No. 581 of 2007
=========================================================
MERAJI
CHANDUJI THAKORE - Applicant(s)
Versus
STATE
OF 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 JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 13/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Rule
returnable on 20th
September 2010.
Mr.
K.P. Rawal, learned Additional Additional Public Prosecutor waives
service of rule on behalf of the respondent State.
State
to verify the genuineness of the grounds and antecedents of the
applicant, if any.
[JAYANT
PATEL, J.]
mathew
[H.B. ANTANI, J.]
Top