Gujarat High Court High Court

Sanjay vs State on 25 January, 2010

Gujarat High Court
Sanjay vs State on 25 January, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/488/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 488 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 13340 of 2009
 

 
 
=========================================================

 

SANJAY
@ SHETAN BHURABHAI MINEKAR (CHHARA) - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ARVIND K THAKUR for
Petitioner(s) : 1, 
MR LB DABHI, AGP for Respondent(s) : 1 -
2. 
None for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 25/01/2010 

 

ORAL
ORDER

The
competent authority is directed to decide the application dated
24-12-2009 filed by the wife of the detenu on or before 28-1-2010.

In
view of the above, this Civil Application stands disposed of.

Copy
of this order be given to learned AGP.

(M.D.SHAH,J.)

radhan

   

Top