Gujarat High Court Case Information System Print CR.MA/3333/2011 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 3333 of 2011 In CRIMINAL APPEAL No. 1332 of 2008 ========================================================= VERSHIJI AJMALJI - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================================= Appearance : THROUGH JAIL for Applicant(s) : 1, PUBLIC PROSECUTOR for Respondent(s) : 1, RULE NOT RECD BACK for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI and HONOURABLE MR.JUSTICE P.P.BHATT Date : 18/03/2011 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Learned
APP Mr.Shah places on record a communication dated 16.3.2011 along
with the statements of one Vinodbhai Karsanbhai who is Sarpanch of
village Biliya, Hamirbhai Ganeshbhai, Sarpanch of Rasulpura, Sundhaji
Talaji, Up-sarpanch of Rasulpura and communication dated 16.3.2011
from the Talati-cum-Mantri of Rasulpura Gram Panchayat.
Learned
APP invited attention of the Court to the contents of the certificate
dated 22.2.2011 which is accompanied by the present applicant –
convict with his application dated 5.3.2011. In that certificate,
last fresh is an authorised addition. The writing differs as well as
the sentence also does not make cogent reading.
Learned
APP to cause necessary inquiry in jail by recording the statement of
the applicant convict. The matter is adjourned to 25.3.2011.
(RAVI
R.TRIPATHI,J)
(P.P.BHATT,J)
pathan
Top