Gujarat High Court
Nasir vs State on 28 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/5378/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5378 of 2011
In
CRIMINAL
APPEAL No. 843 of 2007
=========================================================
NASIR
RAHIMBHAI METAR,THRO'MANDAKIA RAHIMBHAI OSMANBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MRHARSHITSTOLIA
for
Applicant(s) : 1,MR IMTIYAJ M KURESHI for Applicant(s) : 1,
Mr.KARTIK
PANDYA, ADDL PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 28/04/2011
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI
R.TRIPATHI)
The
learned advocate for the applicant wants time to find out the reason
as to why the convict did not report in time when he was released on
furlough in the month of September 2009 and remained absconding for
250 days. Adjourned to 2nd
May 2011.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Top