Gujarat High Court High Court

Ayub vs State on 26 June, 2008

Gujarat High Court
Ayub vs State on 26 June, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/8109/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8109 of 2008
 

In


 

CRIMINAL
APPEAL No. 431 of 2004
 

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

 

AYUB
TARMAMAD PANJVANI,THRO' ABADA SATTAR KASVANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SADHANA SAGAR for
Applicant(s) : 1, 
MR
SP HASURKAR, APP for
Respondent(s) :
1-2 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 26/06/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Rule.

Mr.S.P.Hasurkar, learned APP waives service of rule on behalf of the
respondents.

In
view of the jail record showing that the convict was absconding for
a period of 293 days, this application is required to be rejected.
This application accordingly stands rejected. Rule is discharged.

The
jail authorities are directed to provide the applicant the best
available treatment which is being provided to other prisoners.

(R.P.DHOLAKIA,J.)(K.S.JHAVERI,J.)

radhan/

   

Top