Gujarat High Court
Vallabh vs State on 20 October, 2011
Gujarat High Court Case Information System
Print
SCR.A/2806/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2806 of 2011
=========================================================
VALLABH
@ C K MANJIBHAI BARIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KL PANDYA APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 20/10/2011
ORAL
ORDER
In
view of the fact that the application is pending since April 2011 and
the reason mentioned by the learned APP Mr. K.L. Pandya is that the
report of Jail Authority is not received, it is directed that the
application which is pending, be decided within 10 days from today.
With
the aforesaid direction the application stands disposed of.
(K.M.THAKER,J.)
Suresh*
Top