IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION No 2400 of 2004
in
CRIMINAL APPEALNo 941 of 1996
--------------------------------------------------------------
RAMAJI THAVRAJI DAKOR,THROUGH WIFE MANIBEN RAMJIBHAI
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. Criminal Misc.Application No. 2400 of 2004
PARTY-IN-PERSON for Petitioner No. 1
MRS SHILPA J UNWALLA for Petitioner No. 1
Mr.K.P.Raval, learned Addl.P.P. for Respondents
--------------------------------------------------------------
CORAM : HON'BLE MR.JUSTICE D.K.TRIVEDI
and
HON'BLE MR.JUSTICE AKIL KURESHI
Date of Order: 19/03/2004
ORAL ORDER
(Per : HON’BLE MR.JUSTICE D.K.TRIVEDI)
The applicant in person is absent. On going
through the papers, it seems that there is a mistake
committed by the office by not placing the Application
before the court on 12.3.2004. Mr.Raval, learned
Addl.P.P., states that the convict, who was on furlough,
has already surrendered to the jail on 16.3.2004. Hence
this Application does not survive and the same stands
disposed off accordingly. However, it will be open for
the applicant to move the court on the ground for which
this application is filed for temporary bail.
Office will be more vigilant in future.
Dt:19.3.2004(D.K.Trivedi,J)
(Akil Kureshi,J)
arg