Gujarat High Court High Court

Mukesh vs State on 8 October, 2010

Gujarat High Court
Mukesh vs State on 8 October, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11003/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11003 of 2010
 

In


 

CRIMINAL
APPEAL No. 254 of 2009
 

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

 

MUKESH
MANILAL SENMA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR HL JANI, ADDL. PUBLIC PROSECUTOR for
Respondents. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 08/10/2010 

 

 
 
ORAL
ORDER

Rule.

Mr. H.L. Jani, learned Additional Public Prosecutor waives service of
rule on behalf of the respondents.

Heard
learned Additional Public Prosecutor. Considering the averments made
in the application as well as on perusal of the order at Annexure II
to the application, the application is allowed. The delay in
reporting by the convict is condoned.

Rule
made absolute accordingly.

mathew					[H.B.
ANTANI, J.]

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top