Gujarat High Court High Court

Parshottam vs State on 31 August, 2010

Gujarat High Court
Parshottam vs State on 31 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1642/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1642 of 2010
 

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

 

PARSHOTTAM
@ PASO ARJANBHAI PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MS CM SHAH, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 31/08/2010 

 

 
 
ORAL
ORDER

This
application is received through jail from an under-trial prisoner. He
states that he has been falsely involved in criminal offence of sale
of spurious liquor. He prays for further investigation.

No
case is made out. Applicant would have fullest opportunity to defend
himself at the time of trial. This application is therefore, turned
down. Applicant may be communicated this order in jail by the
Registry.

(Akil
Kureshi,J.)

(raghu)

   

Top