Gujarat High Court
Haroon vs State on 19 April, 2011
Gujarat High Court Case Information System
Print
SCR.A/881/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 881 of 2011
=========================================================
HAROON
ABDULLAH GHANCHI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
BY
COMPLAINT BOX for
Applicant(s) : 1,
MS CM SHAH, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 19/04/2011
ORAL
ORDER
Heard
learned APP Ms.C.M.Shah for the State.
The
Jail Superintendent is hereby directed to look into the matter and
if convict prisoner – present petitioner is ready to pay the
amount of fine before the Jail Authority, then the Jail Authority
will do the needful in the matter in accordance with law.
With
the aforesaid direction, the application is disposed of.
[M.D.Shah,
J.]
syed/
Top