Gujarat High Court
Ashwinkumr vs State on 16 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/9638/2009 1/ 1 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,
MR MG NANAVATY, ADDL.PUBLIC
PROSECUTOR for Respondent(s) : 1,
HL PATEL ADVOCATES for
Respondent(s) : 2 - 3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 16/03/2010
ORAL
ORDER
Learned Additional Public Prosecutor Shri M.G. Nanavaty is to file an
affidavit of concerned I.O enlisting the chronology of events with
date and list of events and the efforts, along with accompanying
documentary evidence like application,orders etc., made thereon to
show that the I.O has in all his earnestness attempted to complete
the investigation without whiling time.
Shri
Nanavaty, learned Additional Public Prosecutor at this stage requests
that time upto 22nd March, 2010 be granted. Orders
accordingly. Time is granted upto 22nd March, 2010.
(S.
R. Brahmbhatt, J. )
sudhir
Top