Gujarat High Court Case Information System
Print
CR.MA/10846/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10846 of 2008
In
CRIMINAL
MISC.APPLICATION No. 4486 of 2008
In
CRIMINAL
APPEAL No. 71 of 2004
=========================================
STATE
OF GUJARAT
Versus
SARVANSINGH
OMKARSINGH SILIGAR
=========================================
Appearance :
MR
M.R. MENGDEY APP for Applicant
MR KB
ANANDJIWALA for Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 22/08/2008
ORAL
ORDER
:(Per : HONOURABLE MR.JUSTICE M.R. SHAH)
RULE.
Present
application is filed by the applicant – original opponent – State
of Gujarat, for an appropriate order to extend the time limit for
concluding the inquiry against one Shri H.M. Shah, Jailor
Group-II, Central Jail, Vadodara, upto 31st of March,
2009. Considering the facts and circumstances, time as prayed for,
cannot be granted, however, so as to give a reasonable time to the
delinquent, time to conclude inquiry against Shri H.M. Shah, Jailor,
Group-II, Central Jail, Vadodara, is extended upto 31st of
December, 2008. No further time shall be granted. On conclusion of
inquiry, applicant is directed to submit report before this Court
immediately within a period of two weeks thereafter and Registry is
directed to place the same before this Bench. Rule is made absolute
accordingly.
(J.
R. VORA, J.)
(M.R.
SHAH, J.)
pnnair
Top