Gujarat High Court
Mukesh vs State on 8 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/11003/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11003 of 2010
In
CRIMINAL
APPEAL No. 254 of 2009
=========================================================
MUKESH
MANILAL SENMA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR HL JANI, ADDL. PUBLIC PROSECUTOR for
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 08/10/2010
ORAL
ORDER
Rule.
Mr. H.L. Jani, learned Additional Public Prosecutor waives service of
rule on behalf of the respondents.
Heard
learned Additional Public Prosecutor. Considering the averments made
in the application as well as on perusal of the order at Annexure II
to the application, the application is allowed. The delay in
reporting by the convict is condoned.
Rule
made absolute accordingly.
mathew [H.B.
ANTANI, J.]
Top