Gujarat High Court Case Information System
Print
SCR.A/1987/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1987 of
2010
=========================================================
PATHAN
IKBAL YUSUFBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MUKUL SINHA for
Applicant(s) : 1,
MR JK SHAH, APP for Respondent(s) : 1,
DS
AFF.NOT FILED (N) for Respondent(s) : 2,
MR RJ GOSWAMI for
Respondent(s) : 2,
None for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 28/10/2010
ORAL
ORDER
To
consider the challenge of the petitioner to some of the conditions
for release of Muddamal articles, issue rule returnable on
30.11.2010.
Counsel
for the petitioner however, submitted that even subject to the
conditions imposed by the Court, the animals are not being released
by the Panjrapole in defiance of the Court’s order.
Counsel
for the Panjrapole however, stated that custody shall be handed over
on 2.11.2010 in presence of the authorities. The petitioner may
approach Panjrapole on 2.11.2010 at registered address of Panjrapole.
IO shall make himself available at the said place in the morning
between 11 and 12 O’ clock.
(Akil
Kureshi,J.)
(raghu)
Top