Gujarat High Court High Court

Goswami vs State on 25 March, 2011

Gujarat High Court
Goswami vs State on 25 March, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2402/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2402 of 2010
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 2523 of 2010
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 2530 of 2010
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 2531 of 2010
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 2403 of 2010
 

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


 

GOSWAMI
BABUPURI VAIKUNTHPURI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
BY
COMPLAINT BOX for
Applicant(s) : 1, 
MR. KODEKAR, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 25/03/2011 

 

ORAL
ORDER

Considered
the report dated 8.12.2010 of the Superintendent Central Jail,
Ahmedabad, which has been submitted pursuant to the order passed by
this Court in respective Special Criminal Applications. In view of
the above, no further order is required to be passed except directing
the Superintendent Central Jail, Ahmedabad to communicate the report
to the concerned accused for their perusal. Hence, let the
Superintendent Central Jail, Ahmedabad furnished the copy of his
report to the concerned accused at the earliest.

(M.R.SHAH,J.)

kaushik

   

Top