Gujarat High Court High Court

Makabhai vs State on 18 November, 2010

Gujarat High Court
Makabhai vs State on 18 November, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1746/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1746 of 2010
 

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

MAKABHAI
NATHABHAI LADAK - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

============================================= 
Appearance
: 
THROUGH JAIL for Applicant(s) :
1, 
MR KARTIK PANDYA ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
RULE UNSERVED for Respondent(s) : 2 -
3. 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 18/11/2010 

 

ORAL
ORDER

Heard
learned APP who submits that as per jail record, the petitioner on
earlier occasion had availed the parole and surrendered late by about
1437 days and hence the cause of death of father now no more
survives. This petition is rejected. Rule is discharged.

[ANANT
S. DAVE, J.]

//smita//

   

Top