Gujarat High Court High Court

Mohan vs State on 3 March, 2011

Gujarat High Court
Mohan vs State on 3 March, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/486/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 486 of 2011
 

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

MOHAN
RAMNATH PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

============================================= 
Appearance
: 
MR VAIBHAV A VYAS for
Applicant(s) : 1, 
MR KL PANDYA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 03/03/2011 

 

ORAL
ORDER

Heard
learned advocates for the parties.

Learned
APP however submits that in case if an application preferred by the
applicant is not decided as directed by this Court on 17.10.2010
passed in Special Criminal Application No.1891 of 2010, decision will
be taken by the competent authority in accordance with law within 10
days from the date of receipt of writ/order.

Order
accordingly.

Copy
of the order to be given to learned APP for quick compliance.

[ANANT
S. DAVE, J.]

//smita//

   

Top