Gujarat High Court High Court

Usman vs State on 25 November, 2010

Gujarat High Court
Usman vs State on 25 November, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1881/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1881 of 2010
 

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


 

USMAN
ABDULHAI HAIHANS - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
THROUGH
JAIL for
Applicant(s) : 1, 
Mr LR Pujari, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 22/11/2010 

 

 
ORAL
ORDER

RULE.

Learned APP waives service of Rule for the State.

This
application preferred by the applicant-prisoner is to grant parole
for attending Bismillah ceremony of his daughter was scheduled on
30.9.2010 and 1.10.2010.

The
above ceremony appears to have been over due to passage of time and,
therefore, no cause survives. Application is rejected accordingly.
Rule is discharged.

[ANANT
S. DAVE, J.]

msp

   

Top