Gujarat High Court Case Information System
Print
CR.MA/8002/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8002 of 2011
In
CRIMINAL
APPEAL No. 1453 of 2007
======================================
JIVAN
HEMABHAI
Versus
STATE
OF GUJARAT AND ANOTHER
======================================
Appearance
:
THROUGH JAIL for Applicant.
MR
KV PANDYA, APP for
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 27/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Pursuant
to previous order dated 15.6.2011 learned APP has produced letter
dated 20.6.2011 of Taluka Panchayat, Kadi, according to which amount
of Rs.45,790/- is already released to the petitioner on 2.7.2010 and
necessary procedure for the remaining dues is underway. It is also
stated that, as and when signature of the petitioner is required, the
Panchayat will directly obtain signature by correspondence with the
office of Ahmedabad Central Jail. Under the circumstances, the
petition is not required to be allowed and accordingly dismissed.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top