Gujarat High Court High Court

Maganbhai vs State on 14 October, 2010

Gujarat High Court
Maganbhai vs State on 14 October, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12282/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12282 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 11017 of 2010
 

In
CRIMINAL APPEAL No. 1075 of 2008
 

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


 

MAGANBHAI
DESAIBHAI THAKORE - CONVICT PRISONER - 80203 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
Appearance : 
PARTY-IN-PERSON
for Applicant(s) : 1, 
MR
KP RAVAL, APP for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 14/10/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Rule
returnable on 25.10.2010. Mr.Raval, learned APP waives notice of
Rule. By interim order, it is directed that time to surrender with
the jail authority shall stand extended till further orders.

State
to verify the report from the jail authority as to whether the
convict is in a position to look after himself or not.

(JAYANT
PATEL, J.)

(H.B.

ANTANI, J.)

*bjoy

   

Top