Gujarat High Court High Court

Ahmed vs State on 7 May, 2010

Gujarat High Court
Ahmed vs State on 7 May, 2010
Author: Anant S. Dave,&Nbsp;
   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