Gujarat High Court High Court

Sajid vs State on 1 February, 2010

Gujarat High Court
Sajid vs State on 1 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2314/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2314 of 2009
 

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

 

SAJID
FAKIR MUHAMMAD MANSURI & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MA KHARADI for
Applicant(s) : 1 - 3. 
MS CM SHAH, APP for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 01/02/2010 

 

 
 
ORAL
ORDER

Having
heard learned advocates appearing for the petitioners at this stage,
I see no reason to interfere with the order passed by the Court
below. Needless to say at any stage of the trial if it is found that
more serious offences are prima facie disclosed, it is always open
for the concerned Court to add those sections after following due
process.

Disposed
of accordingly.

(Akil
Kureshi,J.)

(raghu)

   

Top