Gujarat High Court High Court

Yagnesh vs Pravinchandra on 10 December, 2010

Gujarat High Court
Yagnesh vs Pravinchandra on 10 December, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12140/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12140 of 2010
 

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


 

YAGNESH
MANSUKHBHAI JOSHI - Applicant
 

Versus
 

PRAVINCHANDRA
MAGANLAL MEHTA - I C REGIONAL MANAGER & 1 - Respondents
 

======================================
Appearance : 
MR
MK VAKHARIA for the Applicant. 
MR KJ PANCHAL for Respondent(s) :
1, 
MR M.R.MENGDEY, APP for Respondent(s) :
2, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 10/12/2010 

 

ORAL
ORDER

1. Leave
to replace the corrected copy of FIR.

2. Mr.M.R.Mengdey,
learned Additional Public Prosecutor, under the instruction received
from Additional Director General of Police, CID Crime, Ahmedabad,
conveyed through the concerned Investigating Officer that the
investigation in the matter is taken seriously by the State and it
has been decided that henceforth investigation, which is carried out
by the concerned Officer of the CID Crime, Ahmedabad shall be
supervised by the concerned Dy.S.P.

3. A
grievance is made by learned advocates appearing on behalf of the
respective parties that number of accused are absconding and no steps
are taken to arrest them and even the main accused – original
accused No.1 – Mr.Rawal had left the Country.

4. Mr.Mengdey,
learned Additional Public Prosecutor has submitted that the
concerned Investigating Officer shall look into that, the report be
placed before this Court on or before next date of hearing.

S.O.

to 28/12/2010.

[M.R.SHAH,J]

*dipti

   

Top