Gujarat High Court High Court

Mohmed vs State on 19 October, 2011

Gujarat High Court
Mohmed vs State on 19 October, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14819/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14819 of 2011
 

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

MOHMED
SHOAIB MOHMED HANEEF SHAIKH – Applicant(s)

Versus

STATE
OF GUJARAT – Respondent(s)

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

Appearance
:

MS
JG MALEK for Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s)
: 1,
======================================

CORAM
:

HONOURABLE
MR.JUSTICE Z.K.SAIYED

Date
: 19/10/2011

ORDER BELOW SPEAKING TO MINUTES NOTE

This
Court has passed an order dated 18.10.2011 in Criminal Misc.
Application No.14819 of 2011, wherein the CR No.II -3032 of 2010 is
wrongly mentioned. In fact, the same is CR No.II 3032 of 2011 in this
matter. Therefore, in the order dated 18.10.2011 passed in Criminal
Misc. Application No.14819 of 2011, paras 2 and 6 are read as under:

“2. This
is an application preferred under Section 439 of the Code of Criminal
Procedure by the applicant who came to be arrested in connection with
CR No. II-3032 of 2011 registered at Khambhat City Police Station,
for the offence punishable under Section 18 and 29 of the NDPS Act.

6. In
the facts and circumstances of the case, the application is allowed
and the applicant is ordered to be enlarged on bail in connection
with CR No. II-3032 of 2011 registered at Khambhat City Police
Station, on executing a bond of Rs.10,000/- [Rupees ten thousand
only] with one surety of the like amount to the satisfaction of the
Trial Court and subject to the conditions that he shall:”

Office
is directed to issue fresh writ in this matter accordingly.

In
view of the above, this Speaking to Minute Note is disposed of.

(Z.K.SAIYED,J.)

ynvyas

   

Top