Gujarat High Court
Manjitsingh vs State on 19 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/14968/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14968 of 2011
In
CRIMINAL
APPEAL No. 599 of 2011
=========================================================
MANJITSINGH
RAVINDRASINGH ANAND THRO SONU MANJITSINGH ANAND & 3 -
Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
YM THAKORE for
Applicant(s) : 1,
MR KP RAVAL, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 19/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
S
O to 08/11/2011 in view of the fact that according to the certificate
dated 19/10/2011 the convict is proposed to be sent with MRI Report
for following up, to the Orthopedic Department.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
*
Pansala.
Top