Gujarat High Court High Court

Ramanbhai vs State on 8 July, 2011

Gujarat High Court
Ramanbhai vs State on 8 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/778/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 778 of 2011
 

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


 

RAMANBHAI
GANESHBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MR
RJ GOSWAMI for
Applicant(s) : 1, 
MR. DABHI ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
5. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 08/07/2011 

 

ORAL
ORDER

1.0. A
grievance which is voiced in the present Special Criminal Application
is that despite the conviction by the concerned learned Metropolitan
Magistrate, Court No.9, Ahmedabad convicting the original accused
no.3 -Bhavarlal L. Lodha by order dated 10.1.2007 in Criminal Case
No.2208 of 1997 and despite the same being confirmed by the learned
Sessions Court, Ahmedabad and warrant issued by the concerned
Magistrate, the same are not executed by the concerned authority at
Rajasthan.

2.0. Under
the circumstance, present Special Criminal Application is disposed of
at this stage by directing the concerned Magistrate who has issued
the warrant and / or who has now to issue fresh warrant to see to it
that now the concerned authority execute the warrant upon that
accused person at the earliest. With this present Special Criminal
Application is disposed of. Direct service is permitted.

(M.R.SHAH,J.)

kaushik

   

Top