Gujarat High Court Case Information System
Print
CR.MA/11883/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11883 of 2008
In
CRIMINAL
APPEAL No. 1111 of 2006
=========================================================
VASIM
AMIN BHAMANI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
KRISHNA U MISHRA for
Applicant(s) : 1,
MR AJ DESAI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 18/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)
Rule
returnable on 23rd September, 2008. Mr. A.J. Desai,
learned APP waives service on behalf of the opponent State. He shall
get instructions through the State machinery and ascertain about the
genuineness of the certificate issued by the doctor and the applicant
shall also be obliged to see that the exact date of surgery, name of
the hospital etc, are brought before the Court on 23rd
September, 2008 in the form of additional certificate issued by the
Surgeon who is likely to operate the father of the accused.
[C.K.
BUCH, J.] [H.B. ANTANI, J.]
pirzada/-
Top