Gujarat High Court Case Information System
Print
SCR.A/624/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 624 of 2008
=========================================================
UMESHBHAI
KUNDANLAL KABRA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
ARVIND K THAKUR for
Applicant(s) : 1,MR KS TAMAYACHE for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 09/09/2010
ORAL
ORDER
This
petition was filed at a stage where the final judgment in the
Sessions Case was rendered. No order was passed on release of the
muddamal article currency notes on the ground that one of the accused
was absconding. Learned Advocate for the petitioner stated that
subsequently petitioner had filed a separate application before the
concerned Court for release of muddamal, but he does not know the
outcome of such an application.
In
that view of the matter, it would be open for the petitioner to seek
appropriate relief with respect to such an application or final order
if it is passed thereon.
With
above observations this petition is disposed of.
(Akil
Kureshi, J.)
sompura
Top