Gujarat High Court
Mohamed vs State on 25 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/8072/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8072 of 2010
In
SPECIAL
CRIMINAL APPLICATION No. 581 of 2010
=========================================================
MOHAMED
ASGAR ALI S/O MOHMED WAZIR ALI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
AFTABHUSEN ANSARI for
Applicant(s) : 1,
Mr D C Sejpal, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1,
RULE UNSERVED for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 25/08/2010
ORAL
ORDER
1. Heard
the learned Advocate Mr Aftan Husen Ansari for the applicant and
learned APP Mr D C Sejpal for the respondent-State.
2. Considering
the fact that the State Government has already passed order dated
23.8.2010 rejecting the application for furlough by stating
exhaustive reasons, this petition, in view of the aforesaid order,
would not survive and the same is disposed of accordingly. Rule is
discharged. The order passed by the State dated 23.8.2010 is taken
on record of the case.
[H.B.
ANTANI, J.]
msp
Top