Gujarat High Court High Court

Criminal Misc.Application No. … vs Mr Pandya on 2 August, 2010

Gujarat High Court
Criminal Misc.Application No. … vs Mr Pandya on 2 August, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice H.Mehta,&Nbsp;
      IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



      CRIMINAL MISC.APPLICATION No 7990 of 2002


              in


      CRIMINAL APPEAL No 133        of 2000



      --------------------------------------------------------------
      ISMAIL ADAM MITHA
 Versus
      STATE OF GUJARAT
      --------------------------------------------------------------
      Appearance:
      1. Criminal Misc.Application No. 7990 of 2002
           MR AD SHAH for Petitioner No. 1
           MR PANDYA, ADDL.PUBLIC PROSECUTOR for Respondent No. 1


      --------------------------------------------------------------


                   CORAM : MR.JUSTICE A.L.DAVE
                                      and
                           MR.JUSTICE AKSHAY H.MEHTA


                   Date of Order: 25/11/2002


 ORAL ORDER

(Per : MR.JUSTICE A.L.DAVE)

Heard learned Advocate Mr. Shah and Learned APP
Mr. Pandya. Learned Advocate Mr. Shah is not able to
state before this Court the time schedule required for
giving treatment to the applicant by Lilavati Hospital
and Research Centre, Mumbai. In the interest of justice,
time is granted till 28.11.2002 to enable the applicant
to obtain and produce the time schedule for treatment to
be given to the applicant. Direct service permitted.

(A.L.Dave, J.)(Akshay H. Mehta, J.)
*/Mohandas