Gujarat High Court Case Information System
Print
CR.MA/11233/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11233 of 2008
In
CRIMINAL
APPEAL No. 578 of 1986
=========================================
HATHISINH
ANDERSINH PARMAR
Versus
STATE
OF GUJARAT
=========================================
Appearance :
MR
VIRENDRA BAHETI for Applicant
MR M.R. MENGDE
APP for Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 02/09/2008
ORAL
ORDER
: (Per : HONOURABLE MR.JUSTICE
M.R.SHAH)
Rule.
Shri M.R. Mengde, learned APP, waives service of notice of Rule on
behalf of respondent State.
Present
application is filed by the applicant original accused to extend
time to surrender before the Trial Court for a further period of four
weeks from 02.09.2008. The application is opposed by Shri Mengde,
learned APP, by submitting that sufficient time is granted to the
applicant to surrender. However, in the facts and circumstances of
the case and considering the averments in the application, as a
last chance, time to surrender before the Trial Court is extended
for a further period of four weeks from 02nd of September,
2008. No further extension shall be granted. Rule is made absolute
accordingly.
(J.R.
VORA, J.) (M.R. SHAH, J.)
Top