Gujarat High Court High Court

Appearance: vs Mr Ka Mehta App For For on 2 September, 2011

Gujarat High Court
Appearance: vs Mr Ka Mehta App For For on 2 September, 2011
Author: N.N.Mathur,
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CRIMINAL MISC.APPLICATION No 2545 of 1997




     --------------------------------------------------------------
     AKIL AHMED JALIL AHMED
Versus
     STATE OF GUJARAT
     --------------------------------------------------------------
     Appearance:
          MR YS LAKHANI for Petitioners
          MR KA MEHTA APP for for Respondent No. 1


     --------------------------------------------------------------


CORAM : MR.JUSTICE N.N.MATHUR
     Date of Order: 02/05/97


     ORAL ORDER

:

Rule. The learned APP waives service of Rule.
It is not in dispute that similar such complaints have
been quashed by this court. One of such order is placed
at page-16 passed in Misc.Criminal Application No.750/95,
dated 13-9-1995. In view of this, the following order is
passed :

(1) C.R.No. III-123/97, registered at Modasa Rural
Police Station is hereby quashed and set set
aside.

(2) The muddamal goods attached from the Truck in
question be released to the petitioners on their
undertaking to the court that the goods shall not
be stored or used or consumed in Gujarat
Territory and will be taken to Palghar, State of
Maharashtra.

(3) The petitioners shall carry the goods in the
truck in question under police escort to be given
by the police authorities at the costs of the
petitioners.

(4) The truck bearing registration No. MP-17-C-0503
shall be released in favour of the petitioner
No.1 after proper verification.

Rule is made absolute to the extent indicated
hereinabove. D.S.Permitted.

( N.N.MATHUR J )

JOSHI