Gujarat High Court High Court

Atul vs State on 11 August, 2010

Gujarat High Court
Atul vs State on 11 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8459/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CRIMINAL
MISC. APPLICATION No. 8459 of 2010
 

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

 

ATUL
LAXMISHANKAR BHATT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NISHITH P THAKKAR
for
Applicant 
MR AJ DESAI APP  for
Respondent 
=========================================================
 

 
	  
	 
	  
		 
			 

CORAM
			:
						
		
		 
			 

 HONOURABLE
			MR.JUSTICE Z.K.SAIYED    11th August 2010
		
	

 

 ORAL
ORDER

Heard learned advocate Thakkar for the applicant and learned APP Mr.
Desai for the respondent-State.

During the course of hearing on this Application, it was observed by
this Court that whether hand-writing expert’s opinion is there or
not; whether any specimen signature of the accused had been
obtained or not; and whether it was sent to Forensic Science
Laboratory with a Ravangi Nodh or not. Learned APP Mr. Desai
has obtained some instructions from the police constable who is
present with the police papers. However, Investigating Officer is
absent. Mr. Desai is unable to give reply to the aforesaid queries.
He insisted for adjournment with a view to call concerned I.O with
the case diary.

S.O to 25th August, 2010.

{Z.K
Saiyed, J.}

Prakash*

   

Top