Gujarat High Court
Maulana vs State on 29 April, 2011
Gujarat High Court Case Information System
Print
SCR.A/1010/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1010 of 2011
========================================================
MAULANA
SULEMAN SIDDIK SAMA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HASHIM QURESHI for
Applicant(s) : 1,
MS CM SHAH, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 29/04/2011
ORAL
ORDER
Heard
learned advocate Mr.Hashim Qureshi for the petitioner and learned
APP Mr.C.M.Shah for the State.
The
Executive Magistrate, Kutch-Bhuj is hereby directed to decide and
dispose of Chapter Case No.19 of 2011, as early as possible,
preferably within one month from the date of receipt of this order.
While deciding the matter the Executive Magistrate shall give an
opportunity to the petitioner for producing his evidence or to file
written statement or to file reply and thereafter decide the same in
accordance with law and on its own merits.
In
view of the above, the petition is disposed of. Direct service is
permitted.
(M
D SHAH, J.)
syed/
Top