Gujarat High Court High Court

Mohamed vs State on 25 August, 2010

Gujarat High Court
Mohamed vs State on 25 August, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8072/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8072 of 2010
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 581 of 2010
 

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


 

MOHAMED
ASGAR ALI S/O MOHMED WAZIR ALI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
AFTABHUSEN ANSARI for
Applicant(s) : 1, 
Mr D C Sejpal, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
RULE UNSERVED for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 25/08/2010 

 

ORAL
ORDER

1. Heard
the learned Advocate Mr Aftan Husen Ansari for the applicant and
learned APP Mr D C Sejpal for the respondent-State.

2. Considering
the fact that the State Government has already passed order dated
23.8.2010 rejecting the application for furlough by stating
exhaustive reasons, this petition, in view of the aforesaid order,
would not survive and the same is disposed of accordingly. Rule is
discharged. The order passed by the State dated 23.8.2010 is taken
on record of the case.

[H.B.

ANTANI, J.]

msp

   

Top