Gujarat High Court High Court

Hidayatmian vs Unknown on 15 July, 2011

Gujarat High Court
Hidayatmian vs Unknown on 15 July, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1041/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1041 of 2009
 

 
=========================================


 

HIDAYATMIAN
ALIAS HAIDER S/O BADARMAIN ALIAS BACHUMAIN MALEK - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=========================================
 
Appearance : 
MR
MH BAREJIA for
Appellant(s) : 1, 
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Opponent(s) : 1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 15/07/2011
 

ORAL
ORDER

This
Court vide order dated 20th June, 2011 directed the Jail
Authority of Vadodara Central Jail to keep the appellant present in
the Court on 29th June, 2011. Accordingly, the Registry
of this Court has issued Production Warrant to the Jail
Superintendent, Central Jail, Vadodara and asked them to keep the
appellant-Hidayatmian Alias Haider S/O Badaarmian Alias Bachumian
Malek present in the Court on 29th June, 2011 sharp at
10.30 hours.

Now,
Registry has received letter dated 27th June, 2011 from
the Jail Superintendent, Central Jail, Vadodara stating that Pakka
Kedi No.79610 – Hidayatmian Alias Haider S/O Badaarmian Alias
Bachumian Malek has been released on 18th May, 2011 on
completion of his sentences.

In
view of letter dated 27th June, 2011 of the Jail
Superintendent, Central Jail, Vadodara, present appeal is disposed
of as having become infructuous. Bail bond, if any, shall stand
discharged.

(Z.

K. Saiyed, J)

Anup

   

Top