Gujarat High Court
Raju vs State on 8 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/4778/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4778 of 2011
In
CRIMINAL
APPEAL No. 2553 of 2009
=====================================
RAJU
VIKRAMBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) : 2,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P. P. BHATT
Date
: 08/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Taking
into consideration the fact that it is a recent conviction of 11th
December 2009 for a serious offence punishable under Sections 394,
397 and 34 of the Indian Penal Code, Section 135 of the B.P. Act and
Section 25(1)(A) of the Arms Act, learned Additional Public
Prosecutor is asked to ascertain if the convict will like to get
released with Police Escort at his own cost. S. O. to 11th
April 2011.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top