Gujarat High Court High Court

Manishkumar vs State on 21 September, 2011

Gujarat High Court
Manishkumar vs State on 21 September, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1538/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1538 of 2011
 

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


 

MANISHKUMAR
GEDALAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

======================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s) : 1, 
MR HL JANI ADDITIONAL PUBLIC PROSECUTOR
for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 21/09/2011 

 

 
 
ORAL
ORDER

Rule.

Learned APP Mr. H.L. Jani waives service of Rule on behalf of the
respondent – State.

This
application is preferred by the applicant through jail for furlough
leave.

Learned
APP Mr. Jani has produced jail report, which reflects the fact that
the applicant has been granted furlough leave.

In
view of the statement made by the learned APP, the application stands
disposed of. Rule is discharged.

(Z.K.SAIYED,J.)

ynvyas

   

Top