Gujarat High Court Case Information System
Print
CR.MA/2137/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2137 of 2011
In
CRIMINAL
APPEAL No. 50 of 1995
=========================================
IBRAHIM
AHMED MAKARANI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MS
SHILPA D SHAH for Applicant(s) : 1,MR PUNAM G GADHVI for Applicant(s)
: 1,
MR HL JANI ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 22/02/2011
ORAL
ORDER
This
application is filed by the applicant with a prayer to recall/cancel
the order passed by this Court dated 24.1.2011 and release the
applicant on bail.
Mr.
Gadhavi, learned advocate for the applicant has submitted that
present applicant – accused is in jail and due to
non-availability of the present applicant – accused during the
hearing of the Appeal, non-bailable warrant has been issued by this
Court vide order dated 24.1.2011. He assured that Ms. Shilpa D. Shah
is not available and therefore, he will argue the matter on behalf of
the applicant. He also submitted that non-bailable warrant issued by
this Court has been executed and now the applicant is in jail at
Godhra. He further submitted that earlier the applicant was not
aware about the status of his case and therefore he requests that the
applicant may be released on the same bail on which he was released
at the time of admitting appeal.
In
view of the statement made by learned advocate Mr. Gadhvi, the order
dated 24.1.2011 passed by this Court, is hereby recalled and the
applicant is ordered to be released on same bail. The application
stands disposed of.
(Z.K.SAIYED,
J.)
ynvyas
Top