Gujarat High Court High Court

Umeshbhai vs State on 9 September, 2010

Gujarat High Court
Umeshbhai vs State on 9 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/624/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 624 of 2008
 

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


 

UMESHBHAI
KUNDANLAL KABRA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
ARVIND K THAKUR for
Applicant(s) : 1,MR KS TAMAYACHE for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 09/09/2010 

 

ORAL
ORDER

This
petition was filed at a stage where the final judgment in the
Sessions Case was rendered. No order was passed on release of the
muddamal article currency notes on the ground that one of the accused
was absconding. Learned Advocate for the petitioner stated that
subsequently petitioner had filed a separate application before the
concerned Court for release of muddamal, but he does not know the
outcome of such an application.

In
that view of the matter, it would be open for the petitioner to seek
appropriate relief with respect to such an application or final order
if it is passed thereon.

With
above observations this petition is disposed of.

(Akil
Kureshi, J.)

sompura

   

Top