Gujarat High Court High Court

Ashwinkumar vs State on 22 September, 2008

Gujarat High Court
Ashwinkumar vs State on 22 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1837/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1837 of 2008
 

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

 

ASHWINKUMAR
CHANDULAL SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ARPIT A KAPADIA for
Applicant(s) : 1, 
MR RC KODEKAR, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 22/09/2008 

 

 
 
ORAL
ORDER

In
spite of the order passed by this Court dated 13th August,
2007 in Special Criminal Application No.1524 of 2007 and the
observations made therein further investigation under Section 173(8)
of the Criminal Procedure Code is not conducted.

Hence,
notice, returnable on 29th September, 2008.Concerned
police officer is directed to submit action taken report on further
investigation under Section 173 of the Criminal Procedure Code.

(M.R.Shah,
J.)

sudhir

   

Top