Gujarat High Court High Court

Muljibhai vs State on 2 May, 2011

Gujarat High Court
Muljibhai vs State on 2 May, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/790/2011	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 790 of 2011
 

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

MULJIBHAI
ZIGABHAI VASAVA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

===============================================
Appearance : 
THROUGH
JAIL for Applicant(s) : 1, 
MR LR DABHI APP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
===============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 02/05/2011  
ORAL ORDER

The
Jail remarks disclose that on earlier occasion, the applicant had
reported 331 days after expiry of the specified period. Hence,
rejected.

[K.M.Thaker,
J.]

kdc

   

Top