Gujarat High Court Case Information System
Print
CR.MA/12282/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12282 of 2010
In
CRIMINAL
MISC.APPLICATION No. 11017 of 2010
In
CRIMINAL APPEAL No. 1075 of 2008
=========================================================
MAGANBHAI
DESAIBHAI THAKORE - CONVICT PRISONER - 80203 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 25/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
convict had remained present last time and it was primafacie observed
by the Court that he was unable to stand up on his own nor was he in
a position to look after himself unless there are two persons
supporting him. It appears that in spite of the same, Dr. A.P. Gupte
who was asked to report to this Court as to whether the convict is in
a position to look after himself or not, has reported that the
convict is in a position to look after himself.
In
the circumstances, it is directed Dr. A.P. Gupte shall remain present
before this Court on 25th November 2010. The convict
shall also be produced before this Court with his son who was
pursuing the matter on that date. Intimation to the convict and his
son at the address given in the petition shall be given by the
concerned police officer.
S.O.
to 25th November 2010.
[
JAYANT PATEL, J. ]
mathew
[ H.B. ANTANI, J. ]
Top