Gujarat High Court
Sajid vs State on 1 February, 2010
Gujarat High Court Case Information System
Print
SCR.A/2314/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2314 of 2009
=========================================================
SAJID
FAKIR MUHAMMAD MANSURI & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MA KHARADI for
Applicant(s) : 1 - 3.
MS CM SHAH, APP for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 01/02/2010
ORAL
ORDER
Having
heard learned advocates appearing for the petitioners at this stage,
I see no reason to interfere with the order passed by the Court
below. Needless to say at any stage of the trial if it is found that
more serious offences are prima facie disclosed, it is always open
for the concerned Court to add those sections after following due
process.
Disposed
of accordingly.
(Akil
Kureshi,J.)
(raghu)
Top