Gujarat High Court High Court

State vs Jakirhussain on 15 April, 2011

Gujarat High Court
State vs Jakirhussain on 15 April, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14521/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14521 of 2010
 

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

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

JAKIRHUSSAIN
UMARBHAI PANJA - Respondent(s)
 

=========================================
 
Appearance : 
MR
HL JANI, LD. ADDL. PUBLIC PROSECUTOR
for Applicant(s) : 1, 
RULE
SERVED for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 20/01/2011
 

ORAL
ORDER

By
way of present application, the applicant-State has prayed to cancel
the order dated 23rd
September 2010 granting anticipatory bail passed by the learned 2nd
Additional Sessions Judge, Jamnagar in Criminal Miscellaneous
Application No.480 of 2010 to the respondent-accused.

Heard
Mr.H.L. Jani, learned Additional Public Prosecutor appearing for the
applicant-State.

I
have perused the papers produced before me as well as the order
passed by the learned Judge. From the perusal of the papers, it
appears that the order granting anticipatory bail is passed on 23rd
September 2010 and the application is come up for hearing today i.e.
on 20th
January 2011. The respondent-accused is released on bail by imposing
certain conditions. One of the conditions of the order granting
anticipatory bail is as under:

“This
order will be in operation for a period of 90 days.”

Looking
to the papers, the said period of 90 days is already over and hence,
the present application has become infructuous and therefore,
disposed of accordingly. Rule is discharged.

(Z.

K. Saiyed, J)

Anup

   

Top