Gujarat High Court High Court

Ujjval vs State on 13 April, 2011

Gujarat High Court
Ujjval vs State on 13 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4954/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4954 of 2011
 

In


 

CRIMINAL
APPEAL No. 552 of 2009
 

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


 

UJJVAL
@ SHEKHAR VASANTBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s) : 1, 
Mr.J.K. SHAH, ADDL PUBLIC PROSECUTOR
for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 13/04/2011 

 

ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

The
learned APP has made available for perusal of the Court a copy of
order passed by this Court (Coram: A.L. Dave & K.M. Thaker, JJ.)
dated 03.12.2010 in Criminal Misc. Application No.14351 of 2010 in
Criminal Appeal No.552 of 2009.

Having
perused the contents of the order, it is deemed fit that the State be
directed to inquire into the contents of the present application.
RULE returnable on 25th April 2011.

(RAVI
R. TRIPATHI, J.)

(P.P.

BHATT, J.)

karim

   

Top