Gujarat High Court
Arvind vs State on 15 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/9135/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9135 of 2008
In
CRIMINAL
APPEAL No. 592 of 2004
=========================================================
ARVIND
MOHANBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR
RC KODEKAR, APP for Respondent(s) :
1-2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 15/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Mr.R.C.Kodekar, learned APP, for opponents waives service of rule.
The
convict prisoner has sent this application through jail authority to
regularize the days of late surrender by 5 days.
We
have gone through the reasons cited for late surrender. Since we are
not convinced with the reasons to regularize the days of later
surrender, this application is rejected. Rule is discharged.
(R.P.DHOLAKIA,J.)
(D.N.PATEL,J.)
radhan
Top