Gujarat High Court High Court

Nasirkhan vs State on 20 July, 2011

Gujarat High Court
Nasirkhan vs State on 20 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1799/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1799 of 2011
 

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


 

NASIRKHAN
MAHEMOODKHAN PATHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
JS SADHWANI for Applicant(s) : 1, 
MS ML SHAH APP for Respondent(s)
: 1, 
None for Respondent(s) : 2 -
3. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 20/07/2011 

 

ORAL
ORDER

Heard
learned advocate for the applicant learned APP for respondent –
State of Gujarat.

It
is expected of the authority to continue to administer proper medical
treatment with regard to the ailment of the accused since
appropriate directions were already given by this Court in para 4 of
the order dated 20.04.2011 passed in Special Criminal Application
No.946 of 2011. No further direction/order is necessary on this
petition.

Accordingly,
this petition stands disposed of.

[Anant
S. Dave, J.]

*pvv

   

Top