Gujarat High Court High Court

Kalubhai vs State on 13 April, 2010

Gujarat High Court
Kalubhai vs State on 13 April, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3473/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3473 of 2010
 

In


 

CRIMINAL
APPEAL No. 240 of 2006
 

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

 

KALUBHAI
SOMABHAI BHOI - Applicant
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant. 
MR M.R.MENGDEY, ADDL.PUBLIC PROSECUTOR for
Respondents. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 13/04/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

In
view of the fact that the applicant-convict was taken to U.N.Mehta
Institute of Cardiology and Research Centre for his treatment and it
is at his request that further treatment could not be undertaken and
he is again called on 16.4.2010 for further treatment, we do not
entertain this application. The application stands disposed of
accordingly. Notice discharged.

[A.L.Dave,J.]

[Bankim
N.Mehta,J.]

(patel)

   

Top