Gujarat High Court High Court

Mohmmed vs State on 22 November, 2010

Gujarat High Court
Mohmmed vs State on 22 November, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1978/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1978 of 2010
 

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


 

MOHMMED
SALIM IBRAHIM - 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, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 22/11/2010 

 

 
 
ORAL
ORDER

It
appears from the record that the communication addressed by the
Office of the Superintendent, Vadodara Central Jail, Vadodara to the
Registrar (Judicial), Gujarat High Court, Ahmedabad as per Inward No.
354/2010, it was received on 27.9.2010 and the application is placed
on board and listed today i.e. on 22.11.2010 after about a period of
about 54 days.

Registrar
(Judicial) to explain the cause of delay in placing the matter. S.O
to 1.12.2010.

[ANANT
S. DAVE, J.]

msp

   

Top