Gujarat High Court Case Information System
Print
CR.MA/5423/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5423 of 2011
In
CRIMINAL
APPEAL No. 1268 of 2006
=====================================
ANAK
CHAPRAJ - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
MR KARTIK PANDYA, APP for Respondent(s) : 1,
None for
Respondent(s) : 2,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P. P. BHATT
Date
: 28/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 Learned
Additional Public Prosecutor Mr. Pandya placed on record a
communication dated 26th April 2011 along with a Statement
of the brother of the convict recorded on 23rd April 2011.
It is mentioned in the Statement by the brother of the applicant –
convict that, ‘his mother has died about three months before’.
This Statement is recorded on 23rd April 2011, that
means, the mother must have died somewhere in the month of January
2011, whereas, the Death Certificate enclosed in this application,
shows the date of death ‘1st March 2011’.
2.0 Learned
Additional Public Prosecutor to confront the brother of the applicant
– convict with the Death Certificate and record his Statement
afresh.
2.1 The
matter is adjourned to 5th May 2011.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top