Gujarat High Court High Court

Rasulbhai vs State on 12 July, 2011

Gujarat High Court
Rasulbhai vs State on 12 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1722/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1722 of 2011
 

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


 

RASULBHAI
BAPUBHAI QURESHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

====================================== 
Appearance
: 
MS SUBHADRA G PATEL for
Applicant(s) : 1, 
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 12/07/2011 

 

 
 
ORAL
ORDER

The
request of the petitioner-convict about repairing of house for which
the certificate of the village Sarpanch is annexed can be considered
after sometime along with his jail record.

Stand
over to 1st August, 2011.

[ANANT
S. DAVE, J.]

//smita//

   

Top