Gujarat High Court
Manishkumar vs State on 21 September, 2011
Gujarat High Court Case Information System
Print
SCR.A/1538/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1538 of 2011
======================================
MANISHKUMAR
GEDALAL - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
======================================
Appearance
:
THROUGH
JAIL for Applicant(s) : 1,
MR HL JANI ADDITIONAL PUBLIC PROSECUTOR
for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 21/09/2011
ORAL
ORDER
Rule.
Learned APP Mr. H.L. Jani waives service of Rule on behalf of the
respondent – State.
This
application is preferred by the applicant through jail for furlough
leave.
Learned
APP Mr. Jani has produced jail report, which reflects the fact that
the applicant has been granted furlough leave.
In
view of the statement made by the learned APP, the application stands
disposed of. Rule is discharged.
(Z.K.SAIYED,J.)
ynvyas
Top