Gujarat High Court High Court

Devashi vs State on 29 April, 2011

Gujarat High Court
Devashi vs State on 29 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5562/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5562 of 2011
 

In


 

CRIMINAL
APPEAL No. 3059 of 2008
 

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

 

DEVASHI
@ VIJAY JASHABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
Mr.KARTIK PANDYA, ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
RULE NOT RECD BACK for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 29/04/2011 

 

ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE RAVI
R.TRIPATHI)

Mr.M.A.

Kapadia, Welfare Officer, Ahmedabad Central Prison is present before
the Court. He produces communication dated 29th
April 2011.

More
sincere and personal efforts are required on the part of the Welfare
Officer. At his request the matter is kept on 3rd
May 2011. A copy of this order be made available to learned APP
Mr.Kartik Pandya.

(RAVI
R. TRIPATHI, J.)

(P.P.

BHATT, J.)

karim

   

Top