Gujarat High Court High Court

Pankaj vs State on 11 March, 2010

Gujarat High Court
Pankaj vs State on 11 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/368/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 368 of 2010
 

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


 

PANKAJ
MAGANLAL SHRIMALI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=============================================
 
Appearance : 
PARTY-IN-PERSON
for Applicant(s) : 1, 
MR SHIVANG J SHUKLA APP for Respondent(s) :
1, 
MR JB PARDIWALA for Respondent(s) :
6. 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 11/03/2010 

 

ORAL
ORDER

Heard
Mr.Pankaj Maganlal Shrimali, party-in-person.

This
petition is filed by the petitioner-original complainant under
Article 226 of the Constitution of India read with Section 482 of the
Code of Criminal Procedure, 1973 with a prayer to issue writ of
mandamus or any other appropriate order or direction to forthwith
conclude the investigation with regard to FIR being CR No.II-3042 of
2008 registered with Gujarat University Police Station, Ahmedabad
city as directed by the learned Metropolitan Magistrate, Court No.18,
Ahmedabad vide order dated 31.07.2009.

It
is to be noted that proceedings are pending before the learned
Metropolitan Magistrate and directions have already been issued vide
order dated 31.07.2009 and this petition was entertained by issuing
notice to respondents to find out stage of investigation which is
delayed and not made any headway in spite of the order passed by the
learned Magistrate.

Learned
APP submits that investigation is on verge of completion and
appropriate report in accordance with law will be filed as early as
possible.

In
view of the above, at this stage, I do not find any reason to give
any further direction and it is expected of the investigating
authority to complete the investigation and file the report before
the appropriate authority preferably within four weeks from today.

With
the above direction, this petition stands disposed of.

Notice
discharged.

[Anant
S. Dave, J.]

*pvv

   

Top