Gujarat High Court
Patel vs State on 5 May, 2010
Gujarat High Court Case Information System
Print
CR.MA/4609/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4609 of 2010
In
CRIMINAL
APPEAL No. 1110 of 1994
=========================================================
PATEL
SHANKERBHAI AMBALAL & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
DHAVAL M BAROT for
Applicant(s) : 1 - 2.MR DEVDIP BRAHMBHATT for Applicant(s) : 1 -
2.
MR LV DABHI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 05/05/2010
ORAL
ORDER
Rule.
Learned APP Mr. Dabhi waives service for respondent State.
Heard
learned Advocate Mr. Barot for the applicants and Mr. Dabhi, learned
A.P.P.
In
the facts of the case, prayer as prayed for in Para 6(A) is
granted. The applicants are granted time of 10 (ten) weeks to
surrender before the Jail authority. Application is allowed. Rule is
made absolute accordingly.
(Z.K.SAIYED,
J.)
sas
Top