Gujarat High Court Case Information System
Print
CR.MA/6466/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6466 of 2011
=========================================
SHIBIR
AHMED ISAMIL LULAT - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance :
MR
MM SAIYED for
Applicant(s) : 1,
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 12/05/2011
ORAL
ORDER
Heard
learned Advocate for the applicant.
It
is submitted that at relevant time when alleged offence took place,
applicant was not present. It is also submitted that the applicant is
citizen of Zambia. He also placed on record passport which also
shows that applicant was not present when alleged took place. It is
surprising to note that in the charge sheet, though applicant is not
arrested, his name is shown as accused no.6.
In
view of above, Rule returnable on 28.06.2011.
Interim relief in terms of para – 9(c) is granted.
Mr.L.R.Poojari, learned APP waives service of rule on behalf of
respondent no.1 – State.
[M.D.Shah,
J.]
satish
Top