Gujarat High Court Case Information System
Print
CC/1/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
CONFIRMATION CASE No. 1 of 2011
With
CRIMINAL
CONFIRMATION CASES No.2 to 10 of 2011
=================================================
STATE
OF GUJARAT - Appellant(s)
Versus
BILAL
ISMAIL ABDUL MAJID SUJELA @ BILAL HAJI - Respondent(s)
=================================================
Appearance
:
P
Mr.JAYANT M. PANCHAL, SPECIAL PUBLIC PROSECUTOR for Appellant(s) :
1,
None for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 16/03/2011
COMMON
ORAL ORDER
(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
As
the matters are assigned by the Hon’ble the Chief Justice by order
dated 14th March 2011 to this Bench, the matters are
notified today. Heard learned Special Public Prosecutor Mr.Jayant M.
Panchal for the State. Notice to the District Magistrate as well as
to all accused of Sessions Cases of Panchmahals at Godhra, namely,
(i) Bilal Ismail Abdul Majid Sujela Alias Bilal Haji (Accused No.48
in Sessions Case No.69 of 2009), (ii) Abdul Razak Mohmmad Kurkur
(Accused No.2 in Sessions Case No.70 of 2009), (iii) and (iv)
Ramjani Binyamin Behra and Hasan Ahmed Charkha Alias Lalu (Accused
No.3 and 4 respectively in Sessions Case No.71 of 2009) (v) Jabir
Binyamin Behra (Accused No.2 in Sessions Case No.72 of 2009), (vi)
Mehboob Khalid Chanda (Accused No.1 in Sessions Case No.73 of 2009),
(vii) Salim Alias Salman Yusuf Sattar Zarda (Accused No.1 in Sessions
Case No.77 of 2009), (viii) Siraj Mohmmad Abdul Raheman Meda Alias
Bala (Accused No.1 in Sessions Case No.79 of 2009), (ix) Irfan Abdul
Majid Ghanchi Kalandar Alias Irfan Bhobho (Accused No.2 in Sessions
Case No.81 of 2009), (x) Irfan Mohmmad Hanif Abdul Gani Pataliya
(Accused No.1 in Sessions Case No.82 of 2009), (xi) Mehbub Ahmed
Yusuf Hasan Alias Latiko (Accused No.1 in Sessions Case No.84 of
2009), respondents in the present Criminal Confirmation Cases No.1 to
10 of 2011 respectively.
2. The
Registry is directed to take immediate steps for preparing/ printing
Paper Book as provided under the provisions of Rule 344 of the
Gujarat High Court Rules, 1993. The Paper Book shall be prepared as
early as possible. After the Paper Book is ready, the office to list
the matters for final hearing. The Record & Proceedings be
returned immediately to the Trial Court for the purpose of preparing
Paper Book. For the present the matters are adjourned to 6th
April 2011.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Top