Gujarat High Court
Abhubhai vs State on 6 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/13494/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13494 of 2010
In
CRIMINAL
APPEAL No. 1277 of 2006
=========================================
ABHUBHAI
PITHUBHAI KHACHER - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
NK MAJMUDAR for the Applicant.
Mr. A.J.Desai, Additional PUBLIC
PROSECUTOR for the
Respondent.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 08/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
Jail Medical report indicates that the applicant is suffering from
diabetes and no Liver ailment is there. The applicant absconded for
211 days on earlier occasion while on furlough. In light of these
facts, the application stands rejected. Rule is discharged.
(A.L.Dave,J)
(V.M.Sahai,J)
***vcdarji
Top