Gujarat High Court
Mukeshkumar vs State on 8 November, 2011
Gujarat High Court Case Information System
Print
SCR.A/2759/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2759 of 2011
=========================================================
MUKESHKUMAR
MANGILAL ACHARYA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
AJAY L PANDAV for
Applicant(s) : 1,
Mr HL JANI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 08/11/2011
ORAL
ORDER
Learned
APP Mr. Jani is directed to call for the details and jail remarks
particularly with regard to his claim for set-off under sec. 428 of
CrPC which has not been pressed as it is revealed from the order of
the Division Bench in Criminal Misc. Application No. 13604 of 2011 in
Criminal Appeal No. 317 of 2003 vide order dated 10.10.2011.
S.O.
to 22.11.2011.
(Rajesh
H. Shukla, J.)
(hn)
Top