Gujarat High Court
Mahavirsinh vs State on 18 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/5101/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5101 of 2011
In
CRIMINAL
APPEAL No. 1913 of 2004
=========================================================
MAHAVIRSINH
VAJESINH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KL PANDYA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1
-2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 18/04/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
appeal is on final hearing Board. The applicant has a history of
abscondence and sickness reflected from the case papers does not
appear to be of any serious nature. Hence, rejected.
(A.L.
DAVE, J.)
(BANKIM
N. MEHTA, J.)
zgs/-
Top