Gujarat High Court Case Information System
Print
CR.MA/12873/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12873 of 2008
In
CRIMINAL APPEAL No. 99 of 2000
=========================================================
VIJAY
RANGLAL CHAURASIA - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
=========================================================
Appearance :
MS
SUBHADRA G PATEL for the Applicant.
MS
D.S.PANDIT, APP for the Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 16/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)
Learned
Additional Public Prosecutor Ms.Pandit has tendered report, received
by her from the concerned Police Officer. As per the contention of
the report, Certificate produced on behalf of the applicant is
genuine and the Doctor has also reiterated that the avernments as to
sickness of the applicant-accused are also correct. Considering the
gravity of the offence of the applicant, we would like to go through
jail remarks and report, before passing any order. Learned APP seeks
time to submit jail remarks for perusal of this Court. Time as prayed
for is granted. Hence, S.O. to 20th October,2008.
(C.K.BUCH,J)
(D.N.PATEL,J)
*dipti
Top