Gujarat High Court High Court

Bhavusingh vs State on 28 March, 2011

Gujarat High Court
Bhavusingh vs State on 28 March, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4211/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4211 of 2011
 

In


 

CRIMINAL
APPEAL No. 841 of 2001
 

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

 

BHAVUSINGH
ISHWARSINGH WAGHELA(THAKOR) & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TEJAS M BAROT for
Applicant(s) : 1 - 3. 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 28/03/2011 

 

 
 
ORAL
ORDER

Learned
counsel Mr. Tejas M. Barot appearing for the applicants has prayed
for extension of time to surrender before the jail authority as the
applicants want to file an appeal before the Hon’ble Apex Court. He
has prayed for 10 weeks time to surrender before the jail authority.

Considering
the facts and circumstances of the case, two weeks time is extended
to surrender before the jail authority with the direction that no
further time will be granted. The application stands disposed of
accordingly.

(Z.K.SAIYED,J.)

Vahid

   

Top