Gujarat High Court High Court

Mohammad vs State on 22 July, 2008

Gujarat High Court
Mohammad vs State on 22 July, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/8663/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8663 of 2008
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 969 of 2008
 

 


 

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

 

MOHAMMAD
FAROOK @ HAJI FAROOK S/O USMAN GANI SHAIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AFTABHUSEN ANSARI for
Applicant(s) : 1, 
MR.U.R.BHATT,
ADDL. PUBLIC
PROSECUTOR for
Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 22/07/2008
 

 

 

ORAL
ORDER

It
is submitted by Mr.U.R.Bhatt, learned A.P.P., that in pursuance of
the order dated 16th May, 2008, passed by this Court in
Special Criminal Application No.969 of 2008, the I.G. Prisons,
Ahmedabad has decided the application of the petitioner vide order
dated 21st July, 2008 and rejected the application of the
applicant-petitioner to release him on furlough leave. The order of
I.G. Prisons, Ahmedabad is also communicated to the
applicant-petitioner.

In
view of the above cause of action does not survive. Hence, the
present application stands disposed of. However, the
applicant-petitioner is at liberty to take appropriate legal steps
for non-compliance of the order passed by this Court on 16th
May, 2008, if otherwise, permissible under the law before the
competent forum.

(M.D.SHAH,
J.)

sompura

   

Top