Gujarat High Court
Dharmendrabhai vs State on 20 June, 2008
Gujarat High Court Case Information System
Print
SCR.A/1103/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1103 of 2008
=========================================================
DHARMENDRABHAI
@ DHARMESHBHAI RAICHANDRABHAI PATEL & 3 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
KJ SHETHNA for
Applicant(s) : 1 - 4.
Mr. D.A. Desai, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
Date
: 20/06/2008
ORAL
ORDER
The
Registrar Judicial will ask telephonically from the concerned
Magistrate about the allegations made against him that without
production of the accused he has granted remand. Only signatures were
obtained in custody and the man was not in fact produced before the
Court. Reply will be recorded by the Registrar telephonically and
will be submitted before this Court. S.O. to 24.6.2008.
(BHAGWATI
PRASAD, J)
(pkn)
Top