Gujarat High Court
Ashok vs State on 10 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/8080/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8080 of 2011
In
CRIMINAL
APPEAL No. 890 of 2007
=========================================================
ASHOK
BHOJRAJBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KARTIK PANDYA, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 10/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
During the pendency of
the present application, the applicant has been released on furlough
from 31.7.2011 to 18.8.2011. Therefore, the petition is disposed as
not surviving.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top