Gujarat High Court High Court

Abdulrahim vs Union on 13 October, 2008

Gujarat High Court
Abdulrahim vs Union on 13 October, 2008
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/23330/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 23330 of 2007
 

 
=============================================


 

ABDULRAHIM
HASAN SHAMA - Petitioner(s)
 

Versus
 

UNION
OF INDIA THRO' MINISTRY OF DEFENCE & 2 - Respondent(s)
 

=============================================
 
Appearance
: 
MR HASHIM QURESHI for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1 - 3. 
MS
REETA CHANDARANA ASST GOVERNMENT PLEADER for Respondent(s) :
2, 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 13/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

Heard
learned counsel for the parties.

By
this public interest litigation,
the petitioner seeks directions to the respondent to declare
specifically as to which area is declared as notified under Section
3(1) of Criminal Law Amendment Act, 1961.

Learned
AGP appearing for respondent Nos.2 & 3 has filed
affidavit-in-reply along with which notification dated 23rd
January, 2003 issued by the Ministry of Home Affairs, New Delhi is
annexed to indicate area falling within the Khavada Police Station of
Kutch District is declared as notified area.

That
being the fact situation, we are not inclined to entertain this
public interest litigation.

At
this stage, learned counsel for the petitioner prayed for direction
to respondent to create check-post on the periphery of the said area
and make provisions to take necessary permission as contemplated
under the Act and Notification. So far this prayer is concerned, the
matter can be taken care of by the respondents. However, we express
no opinion on the merits of the same.

With
above observations, the Special Civil Application stands disposed of.

Notice
stands discharged.

(K.S. RADHAKRISHNAN, C.J.)

(AKIL
KURESHI, J.)

kailash

   

Top