Gujarat High Court High Court

Rohit vs State on 7 October, 2010

Gujarat High Court
Rohit vs State on 7 October, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2497/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2497 of 2009
 

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

 

ROHIT
KANTILAL DESAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR KARTIK PANDYA ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 07/10/2010 

 

 
 
ORAL
ORDER

Petition
has been received through jail. Prisoner complains about non-progress
in the trial against him. Learned APP, under the instructions,
however, stated that on 31st August 2010 trial against the
petitioner has been concluded. He has been convicted. In this
petition, therefore, no further order is required to be passed.

Disposed
of accordingly.

Order
be communicated to the petitioner by the Registry.

(
AKIL KURESHI, J. )

kailash

   

Top