Supreme Court of India
Mr. Fazalur Rehman & Ors vs Thf State Of U.P. & Ors on 16 September, 1999
Bench: S. Rajendra Babu, R.C. Lahoti.
PETITIONER: MR. FAZALUR REHMAN & ORS. Vs. RESPONDENT: THF STATE OF U.P. & ORS. DATE OF JUDGMENT: 16/09/1999 BENCH: S. RAJENDRA BABU, R.C. LAHOTI. JUDGMENT:
DER
Our order dated 14th October, 1998 shall be treated as
a part of this oraer.
Mr. N. Ravi Shankar, Secretary, Home Department,
Government of Uttar Pradesh has filed an affidavit dated 8th
of December, 1998 in this Court on 11th of December, 1998.
Alongwith the affidavit, he has also filed summary of the
Justice C.D. Parekh Commission Report. From the affidavit
of Mr. Ravi Shankar it transpires that the Parekh
Commission Report, which was submitted as early as in 1988,
relating to the riots which took place in Meerut in
September, 1982 was considered by State Cabinet and the
following decisions were taken by it.
i) Report of the Commission be tabled on the floor of