Gujarat High Court High Court

Hitesh vs State on 24 March, 2011

Gujarat High Court
Hitesh vs State on 24 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3798/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3798 of 2011
 

In


 

CRIMINAL
APPEAL No. 101 of 2010
 

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

 

HITESH
RAMNIKLAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
Mr.K.P. RAVAL, ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 24/03/2011 

 

 
ORAL
ORDER

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

Learned
APP Mr.K.P. Raval to obtain the present status of the health of the
daughter of the convict, who is stated to have been suffering from
pyrexia and vide certificate dated 9th
March 2011 she was advised 15 days rest by the Medical Officer,
Community Health Centre, Babara, District Amreli. Adjourned to 28th
March 2011.

(RAVI
R. TRIPATHI, J.)

(P.P.

BHATT, J.)

karim

   

Top