Gujarat High Court Case Information System
Print
CR.MA/4505/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4505 of 2010
=============================================
AHMED
IBRAHIM MUKRI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================
Appearance
:
MR MAYUR RAJGURU for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 07/05/2010
ORAL
ORDER
Heard
learned advocate for the applicant.
Learned
advocate refers to shown cause notice dated 8.2.2010 issued by the
Collector, Surat in exercise of powers under Section 108(6) of Bombay
Land Revenue Code and submits that the subject matter of the
complaint is part of the above revenue proceedings. Besides, the
allegations levelled in the complaint is the period prior to 28th
October, 2000.
Considering
the above, notice returnable on 7th
July, 2010. Mr. U.A. Trivedi, learned APP, waives service of notice
on behalf of respondent No.1.
Ad-interim
relief in terms of para 5(b).
[ANANT
S. DAVE, J.]
//smita//
Top