Gujarat High Court
Ashok vs State on 25 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/4992/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4992 of 2011
=============================================
ASHOK
DHANJIBHAI RELIYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance
:
MR ASHISH M DAGLI for
Applicant(s) : 1,
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 25/08/2011
ORAL
ORDER
Heard
learned advocate for the applicant and learned APP for the
respondent-State.
Considering
that the applicant is suffering from HIV+ and cancer, the order
passed on 18.8.2011 shall continue for further period of four
weeks.
Stand
over to 23rd
September, 2011.
[ANANT
S. DAVE, J.]
//smita//
Top