Gujarat High Court
Gautambhai vs State on 14 May, 2010
Gujarat High Court Case Information System
Print
CR.MA/5188/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5188 of 2010
In
CRIMINAL
APPEAL No. 1154 of 2006
=========================================================
GAUTAMBHAI
JETHABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR HH PARIKH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 14/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
applicant is preferred by the applicant for afterdeath ceremony of
father of the applicant, who died on 17.5.2009. The cause is stale.
Hence, the application stands rejected.
(A.L.
DAVE, J)
(BANKIM.N.MEHTA,
J)
shekhar/-
Top