Gujarat High Court
Ajuji vs State on 6 August, 2008
Gujarat High Court Case Information System
Print
SCR.A/2157/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2157 of 2007
=========================================================
AJUJI
JAKSHIJI THAKORE - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
SIRAJ R GORI for Applicant(s) : 1,
MR. K. T
Dave, Addl. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 06/08/2008
ORAL
ORDER
Learned
Additional Public Prosecutor Mr. K. T Dave submits that after
filing this petition pursuant to the investigation, ‘C’ summary is
filed before the concerned Court.
In
view of the above, when the notice is issued to the petitioner to
place his version before the concerned magistrate, grievance made
in this Court does not survive. The matter stands disposed of
accordingly.
(Anant
S. Dave,J.)
mary//
Top