Gujarat High Court Case Information System
Print
CR.MA/2590/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2590 of 2011
In
CRIMINAL
APPEAL No. 412 of 2009
=====================================
VIJAYSINH
AMARSINH VALA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================
Appearance
:
MR JV MEHTA for Applicant(s) :
1,MR SHAILESH V RAVAL for Applicant(s) : 1,MS KRISHNA B MEHTA for
Applicant(s) : 1,
MR KARTIK PANDYA, APP for Respondent(s) :
1,
RULE NOT RECD BACK for Respondent(s) :
2,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P. P. BHATT
Date
: 29/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 On
25th April 2011, Rule was issued and learned Additional
Public Prosecutor was asked to verify the contents of the
application.
2.0 Learned
Additional Public Prosecutor Mr. Pandya makes available for perusal
the Statement of the Doctor, whose Certificate is enclosed with the
application. The Doctor has stated that, after having taken
treatment in the month of December 2010, the patient has not turned
up to him and therefore, he is not able to say anything.
3.0 A
copy of Statement be made available to the learned advocate for the
applicant so as to enable him to take instructions in the matter.
The matter is adjourned to 5th May 2011.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top