Gujarat High Court High Court

Bhavesh vs State on 13 April, 2011

Gujarat High Court
Bhavesh vs State on 13 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/862/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 862 of 2011
 

======================================
 

BHAVESH
LALJIBHAI LIMBASIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

======================================
 
Appearance : 
MS
JAYSHREE C BHATT for Applicant
 

Mr.
A.J. Desai, APP,  for respondent
No.1 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 13/04/2011 

 

 
 
ORAL
ORDER

Considering
the order dated 24.12.2010 passed by the Coordinate Bench in Special
Criminal Application No.2013 of 2010, no interference is called for
at this stage. However, it will be open for the applicant to apply
for grant of furlough, if it is due, before the Authority.

With
the aforesaid observation, this application is disposed of.

(ANANT
S. DAVE, J.)

(swamy)

   

Top