Gujarat High Court Case Information System
Print
SCR.A/778/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 778 of 2011
=========================================
RAMANBHAI
GANESHBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================
Appearance :
MR
RJ GOSWAMI for
Applicant(s) : 1,
MR. DABHI ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
5.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/07/2011
ORAL
ORDER
1.0. A
grievance which is voiced in the present Special Criminal Application
is that despite the conviction by the concerned learned Metropolitan
Magistrate, Court No.9, Ahmedabad convicting the original accused
no.3 -Bhavarlal L. Lodha by order dated 10.1.2007 in Criminal Case
No.2208 of 1997 and despite the same being confirmed by the learned
Sessions Court, Ahmedabad and warrant issued by the concerned
Magistrate, the same are not executed by the concerned authority at
Rajasthan.
2.0. Under
the circumstance, present Special Criminal Application is disposed of
at this stage by directing the concerned Magistrate who has issued
the warrant and / or who has now to issue fresh warrant to see to it
that now the concerned authority execute the warrant upon that
accused person at the earliest. With this present Special Criminal
Application is disposed of. Direct service is permitted.
(M.R.SHAH,J.)
kaushik
Top