Gujarat High Court
Ashok vs State on 22 June, 2011
Gujarat High Court Case Information System
Print
CR.MA/8283/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8283 of 2011
In
CRIMINAL
APPEAL No. 1366 of 2007
=========================================================
ASHOK
TAPUBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
MR PANDYA, ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 22/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1. Present
application is filed through jail seeking regularization of late
surrender by a day. In the application, it is mentioned that it was
on account of the applicant – convict being illiterate, he
could not report in time, but reported of his own which was late by a
day.
2. Rule.
Mr. Pandya, learned Additional Public Prosecutor waives service of
notice of Rule. For the contents of the application, the same is
allowed. Late surrender of the convict
of a day is regularized.
(RAVI
R TRIPATHI, J.)
(P
P BHATT, J.)
sompura
Top