Gujarat High Court High Court

Abdul vs State on 29 September, 2008

Gujarat High Court
Abdul vs State on 29 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12410/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12410 of 2008
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 1601 of 2008
 

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


 

ABDUL
SAMIR ABDUL LATIF SHAIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

==========================================
Appearance : 
MR
KI KAZI for Applicant(s) : 1, 
MR MR MENGDEY,
APP for Respondent(s) : 1, 
None for Respondent(s) :
2, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 29/09/2008 

 

 
 
ORAL
ORDER

RULE.

Shri M.R. Mengdey, learned Additional Public Prosecutor waives
service of rule on behalf of the respondent-State.

The
present application is filed by the applicant-original petitioner of
Special Criminal Application NO. 1601/2008 for appropriate order to
waive the office objection, i.e., not producing the certified copy of
the order dated 25/03/2008 passed by the Police Commissioner,
Ahmedabad – respondent no. 2 herein and also to dispense with the
affidavit of the applicant-original petitioner as they are not
available in the geographical boundary of the district from which
they have been externed including city of Ahmedabad. In the facts
and circumstances of the case, prayer in terms of paragraph 7(a) and

(b) is hereby granted. The application is disposed of as granted.
Rule is made absolute accordingly.

(M.R.

SHAH, J.)

siji

   

Top