Gujarat High Court Case Information System
Print
CR.MA/16251/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 16251 of 2008
In
CRIMINAL
APPEAL No. 335 of 2003
=========================================
HASAM
SULEMAN - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
=========================================Appearance
:
THROUGH JAIL for the
Applicant.
MS M.S.PANCHAL, APP for the Respondents.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 29/12/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE DN PATEL)
1. This
application has been preferred under Section 389 of the Code of
Criminal Procedure for suspension of the sentence for temporary
period.
2. Learned
Additional Public Prosecutor appearing for the respondents submitted
that the applicant has already been enlarged on bail by this Court
vide order dated 22nd December,2008, and, therefore, this
application has become infructuous.
3. In
view of the aforesaid submission and looking to the order dated 22nd
December,2008 passed by this Court and in view of the fact that it
has been submitted by the Registry that the matter has become
infructuous, this Criminal Misc. Application is hereby dismissed.
[C.K.BUCH,J]
[D.N.PATEL,J]
*dipti
Top