Gujarat High Court High Court

State vs Javedkhan on 21 October, 2011

Gujarat High Court
State vs Javedkhan on 21 October, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14671/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14671 of 2011
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 1852 of 2011
 

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


 

STATE
OF GUJARAT & 2 - Applicant(s)
 

Versus
 

JAVEDKHAN
@ ZAEEDKHAN PATHAN - Respondent(s)
 

=================================================
 
Appearance : 
MR MG
NANAVATI APP for Applicant(s) : 1 - 3. 
None
for Respondent(s) :
1, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 21/10/2011 

 

ORAL
ORDER

Mr.

M.G.Nanavati, learned APP places on record a communication dated
28.10.2011 addressed by the Deputy Superintendent, Ahmedabad Central
Jail to the office of the Government Pleader stating that the
applicant is granted furlough for a period of 14 days, and submitted
that this application has become infructuous. Copy of the
communication dated 28.10.2011 is ordered to be taken on record.

In
view of the above, this application stands disposed of as having
become infructuous.

[Anant
S. Dave, J.]

*pvv

   

Top