Gujarat High Court High Court

Hasam vs State on 14 November, 2011

Gujarat High Court
Hasam vs State on 14 November, 2011
Author: C.K.Buch, Honourable Patel,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/16251/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 16251 of 2008
 

In


 

CRIMINAL
APPEAL No. 335 of 2003
 

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

HASAM
SULEMAN - Applicant
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

=========================================Appearance
: 
THROUGH JAIL for the
Applicant. 
MS M.S.PANCHAL, APP for the Respondents.
 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 29/12/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE DN PATEL)

1. This
application has been preferred under Section 389 of the Code of
Criminal Procedure for suspension of the sentence for temporary
period.

2. Learned
Additional Public Prosecutor appearing for the respondents submitted
that the applicant has already been enlarged on bail by this Court
vide order dated 22nd December,2008, and, therefore, this
application has become infructuous.

3. In
view of the aforesaid submission and looking to the order dated 22nd
December,2008 passed by this Court and in view of the fact that it
has been submitted by the Registry that the matter has become
infructuous, this Criminal Misc. Application is hereby dismissed.

[C.K.BUCH,J]

[D.N.PATEL,J]

*dipti

   

Top