Gujarat High Court
Nirdoshkumari vs State on 21 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/12382/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12382 of 2010
=========================================
NIRDOSHKUMARI
PURUSHOTTAMSINGH SINSINWAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR AY KOGJE
for Applicant(s) : 1,
MR
RC KODEKAR, LD. ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 21/10/2010
ORAL
ORDER
Heard
Mr.A.Y. Kogje, learned counsel for the applicant. Today, this Court
has decided similar issue in Criminal Miscellaneous Application
No.11443 of 2010 and observed that law breakers have no right to get
any benefit under Section 438 of the Code of Criminal Procedure,
1973.
Yet
Mr.Kogje has prayed to issue Rule in the matter. Hence, Rule,
returnable on 19th November 2010.
(Z.
K. Saiyed, J)
Anup
Top