Gujarat High Court Case Information System
Print
CR.RA/153/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 153 of 2010
=============================================
PARSOTTAMBHAI
DHANABHAI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance
:
MR MM TIRMIZI for Applicant(s)
: 1,
MR SHIVANG SHUKLA ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 07/04/2010
ORAL
ORDER
Heard
Mr. M.M. Tirmizi, learned advocate for the applicant.
Ordinarily,
this Court will not embark upon issuing any direction with regard to
investigation that may be carried out but looking to the
extraordinary facts and circumstances of this case and perusal of the
photographs of the dead body of the deceased indicating injuries on
the bodies and prima facie nature of injuries etc. and considering
other attending circumstances, I hereby direct further investigation
to be carried out under direct control and supervision of District
Superintendent of Police, Anand and accordingly report be submitted
to this Court on 4th May, 2010.
[ANANT
S. DAVE, J.]
//smita//
Top