Gujarat High Court High Court

Tanuben vs State on 4 May, 2010

Gujarat High Court
Tanuben vs State on 4 May, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/606/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 606 of 2010
 

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


 

TANUBEN
KAUSHIKBHAI SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=============================================
 
Appearance : 
MRNARENDRALJAIN
for Applicant(s) : 1, 
MR UA TRIVEDI ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR ASHISH M DAGLI for Respondent(s) :
2, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 04/05/2010 

 

ORAL
ORDER

Considering
the medical papers and record of the case, stay granted on 07.04.2010
stands vacated. In case of any medical emergency it will be open for
the petitioner to request the concerned Magistrate and the concerned
Magistrate shall consider the request of the petitioner in accordance
with law.

With
the above observation, this petition stands disposed of.

Notice
is discharged.

[Anant
S. Dave, J.]

*pvv

   

Top