Gujarat High Court Case Information System
Print
SCR.A/150/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 150 of 2011
=========================================================
SULTANKHAN
MASUDKHAN PATHAN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
AFTABHUSEN ANSARI for
Applicant(s) : 1,
MR DC SEJPAL, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 27/01/2011
ORAL
ORDER
Rule.
Learned APP Shri Sejpal waives service of rule.
Counsel
for the petitioner submitted that the petitioner was granted bail by
the learned Magistrate. He was remaining present on all occasions.
However, subsequently he was put under detention under PASA due
to which, he could not attend the court. Later on, upon his
release, he was not aware about the case date because of which,
though not in custody, he could not attend the Court case on
18.11.2010. As a result of which, the learned Magistrate has
issued non-bailable warrant. Counsel for the petitioner assured the
Court that the petitioner shall remain present before the learned
Magistrate on the next date of hearing and on all the subsequent
hearing unless specifically exempted.
On
the above assurance, non-bailable warrant issued by the learned
Magistrate is canceled on condition that the petitioner shall remain
present before the court on the next date of hearing which is stated
to be 18.2.2011 and on subsequent dates unless exempted. The
petition is disposed of accordingly. Rule is made absolute
accordingly.
Direct
service.
(Akil
Kureshi, J.)
(vjn)
Top