Gujarat High Court High Court

Appearance : vs Mr M.R. Mengde on 2 September, 2008

Gujarat High Court
Appearance : vs Mr M.R. Mengde on 2 September, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11233/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11233 of 2008
 

In


 

CRIMINAL
APPEAL No. 578 of 1986
 

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


 

HATHISINH
ANDERSINH PARMAR 

 

Versus
 

STATE
OF GUJARAT 

 

=========================================
 
Appearance : 
MR
VIRENDRA BAHETI for Applicant 
MR M.R. MENGDE
APP for Respondent 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

                       Date
: 02/09/2008 

 

 
ORAL
ORDER

: (Per : HONOURABLE MR.JUSTICE
M.R.SHAH)

Rule.

Shri M.R. Mengde, learned APP, waives service of notice of Rule on
behalf of respondent State.

Present
application is filed by the applicant original accused to extend
time to surrender before the Trial Court for a further period of four
weeks from 02.09.2008. The application is opposed by Shri Mengde,
learned APP, by submitting that sufficient time is granted to the
applicant to surrender. However, in the facts and circumstances of
the case and considering the averments in the application, as a
last chance, time to surrender before the Trial Court is extended
for a further period of four weeks from 02nd of September,
2008. No further extension shall be granted. Rule is made absolute
accordingly.

(J.R.

VORA, J.) (M.R. SHAH, J.)

   

Top