Gujarat High Court High Court

========================================== vs Mrs. M.L.Shah on 17 June, 2008

Gujarat High Court
========================================== vs Mrs. M.L.Shah on 17 June, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7527/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7527 of 2008
 

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

ABDUL
VADUD AHMADMIYA JARULLAH & ORS 

 

Versus
 

STATE
OF GUJARAT & ANR  

 

========================================== 
Appearance
: 
MR UTPAL M PANCHAL for
Applicants:1-3 
Mrs. M.L.Shah, ADDL. PUBLIC PROSECUTOR for
Respondent:1 
None for
Respondent:2 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 17/06/2008  
 
ORAL ORDER

Heard
Mr.U.M.Panchal, learned Advocate for the petitioners.

It
is submitted that the complainant is a third party who has no direct
interest in the land in question, which is borne out from a bare
perusal of the complaint itself. It is further submitted that the
complaint suffers from delay and laches as the property in question
has vested in the Wakf Trust in the year 2001 whereas the complaint
is lodged on 26.5.2008 after a lapse of 7 years.

Considering
the submissions advanced by the learned Advocate for the petitioners
and upon perusal of the allegations made in the First Information
Report as well as the documents annexed in support of the
application, issue Notice returnable
on 16th July, 2008. By way of ad-interim relief, further
investigation pursuant to the First Information Report registered
vide Chowk Bazar Police Station I-C.R.No.116 of 2008, is hereby
stayed.

Mrs.

M.L.Shah, learned Additional Public Prosecutor waives service of
Notice on behalf of respondent No.1-State of Gujarat.

Direct
Service is permitted qua respondent No.2.

(HARSHA
DEVANI, J.)

Amit/-

   

Top