Gujarat High Court
Rasulbhai vs State on 12 July, 2011
Gujarat High Court Case Information System
Print
SCR.A/1722/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1722 of 2011
======================================
RASULBHAI
BAPUBHAI QURESHI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
======================================
Appearance
:
MS SUBHADRA G PATEL for
Applicant(s) : 1,
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 12/07/2011
ORAL
ORDER
The
request of the petitioner-convict about repairing of house for which
the certificate of the village Sarpanch is annexed can be considered
after sometime along with his jail record.
Stand
over to 1st August, 2011.
[ANANT
S. DAVE, J.]
//smita//
Top