Gujarat High Court High Court

Mohmmed vs State on 20 July, 2010

Gujarat High Court
Mohmmed vs State on 20 July, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1126/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1126 of 2010
 

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

 

MOHMMED
TASLIM S/O MOHD. UMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
BY
COMPLAINT BOX for
Applicant(s) : 1, 
MR MG NANAVATY, APP for Respondent(s) : 1, 
RULE
NOT RECD BACK for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 20/07/2010 

 

 
 
ORAL
ORDER

This
application has been received through complaint box in jail premises.
Grievance of the prisoner is that though he has served more than 14
years in jail, he has not been released. His further grievance
appears to be that his application for remission has not been decided
by the authority.

In
response to the notice issued, learned APP Mr. Nanavaty appeared and
stated under instructions that after filing of the application, his
request for remission has been considered but turned down. He
produced on record copy of said order.

In
view of this, no further order is necessary in this petition. If the
petitioner wishes to challenge the order of the authorities, it will
be open for him to do so in accordance with law.

Petition
is disposed of accordingly. This order may be communicated to the
petitioner in jail by the Registry.

(Akil
Kureshi,J.)

(raghu)

   

Top