Gujarat High Court
State vs Javedkhan on 21 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/14671/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14671 of 2011
In
SPECIAL
CRIMINAL APPLICATION No. 1852 of 2011
=================================================
STATE
OF GUJARAT & 2 - Applicant(s)
Versus
JAVEDKHAN
@ ZAEEDKHAN PATHAN - Respondent(s)
=================================================
Appearance :
MR MG
NANAVATI APP for Applicant(s) : 1 - 3.
None
for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/10/2011
ORAL
ORDER
Mr.
M.G.Nanavati, learned APP places on record a communication dated
28.10.2011 addressed by the Deputy Superintendent, Ahmedabad Central
Jail to the office of the Government Pleader stating that the
applicant is granted furlough for a period of 14 days, and submitted
that this application has become infructuous. Copy of the
communication dated 28.10.2011 is ordered to be taken on record.
In
view of the above, this application stands disposed of as having
become infructuous.
[Anant
S. Dave, J.]
*pvv
Top