Gujarat High Court
Meraji vs State on 13 September, 2010
Gujarat High Court Case Information System Print CR.MA/10508/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 10508 of 2010 In CRIMINAL APPEAL No. 581 of 2007 ========================================================= MERAJI CHANDUJI THAKORE - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================================= Appearance : THROUGH JAIL for Applicant(s) : 1, PUBLIC PROSECUTOR for Respondent(s) : 1, None for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE JAYANT PATEL and HONOURABLE MR.JUSTICE H.B.ANTANI Date : 13/09/2010 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Rule
returnable on 20th
September 2010.
Mr.
K.P. Rawal, learned Additional Additional Public Prosecutor waives
service of rule on behalf of the respondent State.
State
to verify the genuineness of the grounds and antecedents of the
applicant, if any.
[JAYANT
PATEL, J.]
mathew
[H.B. ANTANI, J.]
Top