Gujarat High Court High Court

Imtiazkhan vs State on 5 March, 2010

Gujarat High Court
Imtiazkhan vs State on 5 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/387/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 387 of 2010
 

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

IMTIAZKHAN
SAEEDKHAN PATHAN & 6 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 67 - Respondent(s)
 

======================================
 
Appearance : 
MR
MM TIRMIZI for Applicant
 

Mr.
J.M. Panchal, Special Public Prosecutor for the State. 
MR
AJAYKUMAR CHOKSI for Respondent(s) : 2, 
MR VAIBHAV A VYAS for
Respondent(s) : 2, 
None for Respondent(s) : 3 -
68. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 05/03/2010 

 

ORAL
ORDER

Draft
amendment is granted. To be carried out forthwith.

Heard
learned advocate for the applicant.

Prima-facie,
it appears that the impugned order lacks reasoning and the learned
trial Judge has not applied his mind to the relevant facts.

Considering
the above, Rule returnable on 15.3.2010.

It
will be open to the applicant to mention before the learned trial
Judge about pendency of this case before this Court.

Direct
service is permitted.

(ANANT
S. DAVE, J.)

(swamy)

   

Top