Gujarat High Court Case Information System
Print
CR.MA/9068/2010 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9068 of 2010
In
CRIMINAL
MISC.APPLICATION No. 8675 of 2010
=================================================
SPECIAL
INVESTIGATION TEAM - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=================================================
Appearance
:
MR
AJAYKUMAR CHOKSI for Applicant(s) : 1,MR VAIBHAV A VYAS for
Applicant(s) : 1,
MR JM PANCHAL SPECIAL PUBLIC PUBLIC PROSECUTOR
for Respondent(s) : 1,
None for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 10/08/2010
ORAL
ORDER
RULE.
Learned Special Public Prosecutor Mr. J.M. Panchal waives service of
Rule on behalf of the respondent State.
By
way of this application, the applicant has prayed to join it as
applicant No.2 in the main matter i.e. Criminal Misc. Application
No.8675 of 2010.
Learned
Special Public Prosecutor appearing on behalf of the applicant
submitted that the State has preferred application for cancellation
of bail granted to the opponent No.2 Babu Alias Bajrani Rajabhai
Patel against the order dated 7.10.2002 passed by the learned
Additional Sessions Judge, Court No.12, Ahmedabad in Criminal Misc.
Application No.2803 of 2002. He submitted that Hon’ble Supreme Court
vide order dated 26.3.2008 directed the State Government to
constitute a five members Special Investigation Team to undertake
inquiry/investigation along with further investigation in nine cases.
He further submitted that considering the role played by the accused
herein and bail order dated 7.10.2002 passed by the learned
Additional Sessions Judge, Ahmedabad, the applicant No.2 is required
to be joined as party in the matter.
Heard
the learned Special Public Prosecutor appearing on behalf of the
State.
I
have perused the application and also considered the submissions made
by the parties. The Special Investigation Team (SIT) is appointed by
the Hon’ble Supreme Court and as per the directions, SIT has to
review all the cases.
In
view of the above submissions made by the parties and considering
the averments contained in the application, this Court is of the view
that the applicant No.2 is permitted to be joined as party in main
matter. The application is allowed. Rule is made absolute.
(Z.K.SAIYED,J.)
ynvyas
Top