Gujarat High Court High Court

Criminal Revision Application … vs Mr Ad Oza Pp For on 29 August, 2011

Gujarat High Court
Criminal Revision Application … vs Mr Ad Oza Pp For on 29 August, 2011
Author: C.K.Buch,
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CRIMINAL REVISION APPLICATION No 164 of 2004



     --------------------------------------------------------------
     MUSTAQUE IMAMMUDIN CHAUHAN
Versus
     STATE OF GUJARAT
     --------------------------------------------------------------
     Appearance:
     1. Criminal Revision Application No. 164 of 2004
          MR YF MEHTA for Petitioner No. 1
          MR AD OZA PP for Respondent No. 1
          .......... for Respondent No. 2


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


              CORAM : HON'BLE MR.JUSTICE C.K.BUCH


              Date of Order: 19/03/2004


ORAL ORDER

1.Heard Mr. Y.F.Mehta learned counsel appearing on
behalf of the petitioner-accused.

2.Mr. Mehta has taken me through the relevant
documents referred to by the petitioner and the finding
recorded by the Jt.Registrar and Member of the Board of
Nominees,Ahmedabad on 25.6.2003.

3.Considering the nature of complaint filed and the
contentions raised by the petitioner-accused, I am
inclined to issue Rule. Hence Rule. Mr. A.D.Oza
learned PP waives formal service of Rule on behalf of
respondent-State.

5.There shall be interim stay as to the proceedings
in the Criminal Case No.3003 of 2003 pending in the court
of learned JMFC, Ahmedabad(Rural), Ahmedabad against the
present petitioner – Mustaque Imammudin Chauhan only.

D.S. to respondent no.2
(C.K.Buch-J)

govindan