Gujarat High Court High Court

Pathan vs State on 28 October, 2010

Gujarat High Court
Pathan vs State on 28 October, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1987/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1987 of
2010 
=========================================================

 

PATHAN
IKBAL YUSUFBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MUKUL SINHA for
Applicant(s) : 1, 
MR JK SHAH, APP for Respondent(s) : 1, 
DS
AFF.NOT FILED (N) for Respondent(s) : 2, 
MR RJ GOSWAMI for
Respondent(s) : 2, 
None for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 28/10/2010 

 

 
 
ORAL
ORDER

To
consider the challenge of the petitioner to some of the conditions
for release of Muddamal articles, issue rule returnable on
30.11.2010.

Counsel
for the petitioner however, submitted that even subject to the
conditions imposed by the Court, the animals are not being released
by the Panjrapole in defiance of the Court’s order.

Counsel
for the Panjrapole however, stated that custody shall be handed over
on 2.11.2010 in presence of the authorities. The petitioner may
approach Panjrapole on 2.11.2010 at registered address of Panjrapole.
IO shall make himself available at the said place in the morning
between 11 and 12 O’ clock.

(Akil
Kureshi,J.)

(raghu)

   

Top