Gujarat High Court
Nilesh vs State on 25 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/2263/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2263 of 2010
=============================================
NILESH
LAKSHMANBHAI GOTAD (MARATHI) - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================
Appearance :
MR
NITIN M AMIN for Applicant(s) : 1,
MR LR PUJARI APP for
Respondent(s) : 1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 25/03/2010
ORAL
ORDER
Today,
complainant and her parents are present.
Heard
learned advocates for the parties.
Considering
what is recorded in orders dated 18.03.2010 and 22.03.2010, presence
of the applicant is necessary, and therefore, Sabarmati Central Jail
authorities are directed to keep the applicant-Nilesh Lakshmanbhai
Gotad (Marathi) present before this Court on 29.03.2010 at 02.30 p.m.
Copy
of this order be given to Mr.L.R.Pujari, learned APP, for its
immediate compliance.
Post
the matter on 29.03.2010 at 02.30. p.m.
[Anant
S. Dave, J.]
*pvv
Top