Gujarat High Court High Court

Sarfaraz vs State on 22 August, 2008

Gujarat High Court
Sarfaraz vs State on 22 August, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/56320/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 563 of 2008
 

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

 

SARFARAZ
@ JAVEDKHAN BASIR AHMED PATHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MM TIRMIZI for
Applicant(s) : 1, 
MR HL JANI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 22/08/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. Tirmizi for the applicant and learned APP Mr.
H.L. Jani. I have also considered the averments made in the Revision
Application as well as the order passed by the learned trial Judge in
Cr. Misc. Application No. 709 of 2008. It appears from the record of
the case that the operation and implementation of the order passed by
the learned trial Judge is stayed for a period of 30 days, i.e. till
25.08.08. The same shall continue till 1st September
2008.

To
be listed on 1st September 2008.

mathew							[H.B.ANTANI,
J.]

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top