Gujarat High Court
Ashaben vs State on 6 August, 2010
Gujarat High Court Case Information System Print SCR.A/92/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CRIMINAL APPLICATION No. 92 of 2010 ========================================================= ASHABEN WD/O MANUJI MATHURJI THAKORE - Applicant(s) Versus STATE OF GUJARAT & 3 - Respondent(s) ========================================================= Appearance : MR DR BHATT for Applicant(s) : 1,MR RAJESH P MANKAD for Applicant(s) : 1, MR MAULIK G NANAVATI ASST. PUBLIC PROSECUTOR for Respondent(s) : 1, NOTICE SERVED for Respondent(s) : 2 - 4. ========================================================= CORAM : HONOURABLE MR.JUSTICE AKIL KURESHI Date : 06/08/2010 ORAL ORDER
The
learned APP has, under instructions, stated that the investigation
will be transferred to the C.I.D. (Crime).
On
the above statement being made, the learned Counsel for the
petitioner does not press this petition.
The
petition is disposed of, accordingly. In view of the above
development, I have not examined the rival contentions on merits.
(AKIL
KURESHI, J.)
Umesh/
Top