Gujarat High Court High Court

State vs Mohmmed on 12 July, 2011

Gujarat High Court
State vs Mohmmed on 12 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1972/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1972 of 2010
 

 


 

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


 

STATE
OF GUJARAT & 1 - Applicants
 

Versus
 

MOHMMED
ANSAR KUTBUDDIN ANSARI & 98 - Respondents
 

======================================
Appearance : 
MR
JM PANCHAL, SPL.PUBLIC
PROSECUTOR for Applicant No.1.
 

MR
AJAYKUMAR CHOKSI for Applicant No.2.
 

None
for the Respondents. 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 12/07/2011 

 

 
ORAL
ORDER

1. By
way of this petition under Article 227 of the Constitution of India,
the petitioners – State of Gujarat and Special Investigation
Team, have prayed to quash and set aside the impugned order dated
28/07/2010 passed by learned Additional District Judge, Camp at
Ahmedabad passed below Exh.1600 in Sessions Case No.69/2009 with
Sessions Case Nos.70/2009 to 86/2009.

2. It
is reported that the trial of the aforesaid cases have already been
concluded and accused persons, who are convicted have preferred
appeal before this Court as well as against the order of acquittal of
some of the accused, Special Investigation Team has also preferred
appeal before this Court.

3. In
view of the above, without further entering into the merits of the
case and without expressing anything on the impugned order passed
below Exh.1600, the present petition is disposed of as having become
infructuous. However, it will be open for the applicants to initiate
appropriate proceedings at appropriate stage before appropriate
Forum/Court on the basis of the order, that may be passed by the
Hon’ble
Supreme Court in the pending matters before Hon’ble
Supreme Court. Hence, without expressing anything on
merits with respect to the impugned order, the present petition is
disposed of with above liberty.

[M.R.SHAH,J]

*dipti

   

Top