Gujarat High Court High Court

Riyasatali vs State on 30 September, 2008

Gujarat High Court
Riyasatali vs State on 30 September, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11953/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11953 of 2008
 

In
CRIMINAL APPEAL No. 1 of 2004
 

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


 

RIYASATALI
MOHAMMED SAFI MUSALMAN,THRO'NOORIBEN RIYASATALI - Applicant
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

=========================================================
 
Appearance : 
MS
SADHANA SAGAR for the Applicant. 
MR AJ
DESAI, APP for the Respondents.
 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

Date
: 30/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

1. Rule.

Learned Additional Public Prosecutor Mr.Desai waives service of
notice of Rule on behalf of the respondents.

2. Learned
counsel for the applicant does not press this application as the
applicant has already been released on furlough leave by the jail
authority. Copy of which is produced by learned Additional Public
Prosecutor. Hence, this application is disposed of as not pressed.
Rule is discharged.

(R.P.Dholakia,J)

(D.N.Patel,J)

*dipti

   

Top