Gujarat High Court
Mukeshbhai vs State on 24 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/6209/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6209 of 2010
=========================================================
MUKESHBHAI
NANDLAL KOTAK & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 2.
PUBLIC PROSECUTOR for Respondent(s) : 1,
MR
BM MANGUKIYA for Respondent(s) : 2,
MS BELA A PRAJAPATI for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 24/09/2010
ORAL
ORDER
Investigation
is still continued. But it appears that the petitioners are not
available for interrogation. S.O. to 15th October, 2010.
In the meantime, though investigation may be carried out, the
petitioners shall not be arrested without the permission of the
Court. They shall, however, make themselves available before the
Police authorities for recording their statements.
(Akil
Kureshi, J.)
(vjn)
Top