Gujarat High Court High Court

Laherising vs State on 6 August, 2008

Gujarat High Court
Laherising vs State on 6 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/135820/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1358 of 2008
 

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


 

LAHERISING
PURDILSING CHAUHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

============================================ 
Appearance
: 
MR NB
TIWARI for Applicant(s) : 1, 
MR KT DAVE ADDL.
PUBLIC PROSECUTOR for Respondent(s) :
1, 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 06/08/2008 

 

 
 
ORAL
ORDER

At
this stage, the relief claimed by the petitioner cannot be granted
inasmuch as, on perusal of the police papers, it cannot be said that
the investigation is not on the right track.

However,
at the same time, it will be open for the petitioner to ventilate his
grievances before the concerned Court at appropriate stage.

With
the aforesaid observation, this petition is not entertained and is
disposed of.

[ANANT
S. DAVE, J.]

//smita//

   

Top