Gujarat High Court Case Information System
Print
SCR.A/1972/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1972 of 2010
======================================
STATE
OF GUJARAT & 1 - Applicants
Versus
MOHMMED
ANSAR KUTBUDDIN ANSARI & 98 - Respondents
======================================
Appearance :
MR
JM PANCHAL, SPL.PUBLIC
PROSECUTOR for Applicant No.1.
MR
AJAYKUMAR CHOKSI for Applicant No.2.
None
for the Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 12/07/2011
ORAL
ORDER
1. By
way of this petition under Article 227 of the Constitution of India,
the petitioners – State of Gujarat and Special Investigation
Team, have prayed to quash and set aside the impugned order dated
28/07/2010 passed by learned Additional District Judge, Camp at
Ahmedabad passed below Exh.1600 in Sessions Case No.69/2009 with
Sessions Case Nos.70/2009 to 86/2009.
2. It
is reported that the trial of the aforesaid cases have already been
concluded and accused persons, who are convicted have preferred
appeal before this Court as well as against the order of acquittal of
some of the accused, Special Investigation Team has also preferred
appeal before this Court.
3. In
view of the above, without further entering into the merits of the
case and without expressing anything on the impugned order passed
below Exh.1600, the present petition is disposed of as having become
infructuous. However, it will be open for the applicants to initiate
appropriate proceedings at appropriate stage before appropriate
Forum/Court on the basis of the order, that may be passed by the
Hon’ble
Supreme Court in the pending matters before Hon’ble
Supreme Court. Hence, without expressing anything on
merits with respect to the impugned order, the present petition is
disposed of with above liberty.
[M.R.SHAH,J]
*dipti
Top