Gujarat High Court High Court

Ashwinkumr vs State on 26 February, 2010

Gujarat High Court
Ashwinkumr vs State on 26 February, 2010
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9638/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9638 of 2009
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 1958 of 2007
 

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


 

ASHWINKUMR
CHANDULAL SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

========================================
 
Appearance : 
MR
ARPIT A KAPADIA for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
HL
PATEL ADVOCATES for Respondent(s) : 2 -
3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 26/02/2010 

 

 
 
ORAL
ORDER

This
matter was listed for hearing on 24th February 2010, for
which a Special Bench had to be constituted. However, on that day,
the matter was required to be adjourned as the concerned learned
Additional Public Prosecutor had not remained present before the
Court. Today, the matter has been listed for hearing at 02:30 p.m.
Till 03:20 p.m., the learned Additional Public Prosecutor is not
present before the Court.

On
both days, a Special Bench had to be constituted only for the
purpose of hearing this matter. However, in absence of the learned
Additional Public Prosecutor, it is not possible for this Court to
pass any orders on this application.

In
the circumstances, as a last chance, the matter is adjourned to 5th
March 2010 at 04:30 p.m. On that day, the concerned Investigating
Officer of Godhra Town Police Station, A Division, Godhra
shall remain personally present before this Court, and report the
status of investigation in connection with the offence registered
vide Godhra Town Police Station I – C.R. No.75/2004.

Direct
Service is permitted today.

[HARSHA
DEVANI, J.]

parmar*

   

Top