Gujarat High Court High Court

Pravinsinh vs State on 9 May, 2011

Gujarat High Court
Pravinsinh vs State on 9 May, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/95/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 95 of 2011
 

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

 

PRAVINSINH
DILAWARSINH JADEJA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PB KHANDHERIA for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 09/05/2011 

 

 
 
ORAL
ORDER

Learned
APP is directed to call for explanation from the concerned police
officer to the effect as to why no steps have been taken to execute
the order of sentence though the appeal is dismissed in the month of
February, 2011.

Office
is directed to list this matter after the petitioner surrenders in
jail.

(
M.D.Shah, J )

srilatha

   

Top