Gujarat High Court High Court

Dharmendrabhai vs State on 20 June, 2008

Gujarat High Court
Dharmendrabhai vs State on 20 June, 2008
Author: Bhagwati Prasad,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1103/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1103 of 2008
 

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

 

DHARMENDRABHAI
@ DHARMESHBHAI RAICHANDRABHAI PATEL & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KJ SHETHNA for
Applicant(s) : 1 - 4. 
Mr. D.A. Desai, APP  for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	

 

 
 


 

Date
: 20/06/2008 

 

 
 
ORAL
ORDER

The
Registrar Judicial will ask telephonically from the concerned
Magistrate about the allegations made against him that without
production of the accused he has granted remand. Only signatures were
obtained in custody and the man was not in fact produced before the
Court. Reply will be recorded by the Registrar telephonically and
will be submitted before this Court. S.O. to 24.6.2008.

(BHAGWATI
PRASAD, J)

(pkn)

   

Top