Gujarat High Court Case Information System
Print
CR.MA/12410/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12410 of 2008
In
SPECIAL
CRIMINAL APPLICATION No. 1601 of 2008
==========================================
ABDUL
SAMIR ABDUL LATIF SHAIKH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
==========================================
Appearance :
MR
KI KAZI for Applicant(s) : 1,
MR MR MENGDEY,
APP for Respondent(s) : 1,
None for Respondent(s) :
2,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 29/09/2008
ORAL
ORDER
RULE.
Shri M.R. Mengdey, learned Additional Public Prosecutor waives
service of rule on behalf of the respondent-State.
The
present application is filed by the applicant-original petitioner of
Special Criminal Application NO. 1601/2008 for appropriate order to
waive the office objection, i.e., not producing the certified copy of
the order dated 25/03/2008 passed by the Police Commissioner,
Ahmedabad – respondent no. 2 herein and also to dispense with the
affidavit of the applicant-original petitioner as they are not
available in the geographical boundary of the district from which
they have been externed including city of Ahmedabad. In the facts
and circumstances of the case, prayer in terms of paragraph 7(a) and
(b) is hereby granted. The application is disposed of as granted.
Rule is made absolute accordingly.
(M.R.
SHAH, J.)
siji
Top