Gujarat High Court High Court

Javedkhan vs State on 2 March, 2010

Gujarat High Court
Javedkhan vs State on 2 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/209/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 209 of 2010
 

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


 

JAVEDKHAN
@ JAEED AZIZKHAN PATHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=============================================
 
Appearance : 
MR
MUKUL SINHA for Applicant(s) : 1, 
MR LR PUJARI APP for
Respondent(s) : 1, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 02/03/2010 

 

 
ORAL
ORDER

Learned
APP to produce a statement of convicts under Section 302 of the
Indian Penal Code, who are released by the State authorities in
exercise of powers under Sections 432 and 433 of the Criminal
Procedure Code, 1973.

S.O.

to 11.03.2010.

[Anant
S. Dave, J.]

*pvv

   

Top