Gujarat High Court Case Information System
Print
SCR.A/1224/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1224 of 2008
=========================================================
FARUK
SHABBIR NOORANI - Applicant(s)
Versus
ALTAF
AMAN BAGAD & 2 - Respondent(s)
=========================================================
Appearance :
MR
RR MARSHALL for Applicant(s) : 1,
None for
Respondent(s) : 1 - 2.
PUBLIC PROSECUTOR for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 01/07/2008
ORAL
ORDER
1. Mr.
R.R. Marshall, learned advocate for the petitioner seeks permission
to delete the relief prayed for vide paragraph 15(B). Permission as
prayed for is granted.
2. Heard
the learned advocate for the petitioner.
3. Considering
the submissions advanced by the learned advocate for the petitioner
as well as the averments made in the application, issue Notice
returnable on 14th July, 2008.
4. The
Record and Proceedings of Criminal Inquiry Case No.20 of 2007 and
Complaint No.23 of 2007 pending before the learned Judicial
Magistrate First Class, Surat be called for so as to reach this Court
on or before the said date.
5. Mrs.
M.L. Shah, learned Additional Public Prosecutor waives service of
notice on behalf of respondent No.3 ? State of Gujarat.
Direct
service is permitted qua respondents No.1 and 2.
(HARSHA
DEVANI, J.)
shekhar/-
Top