Gujarat High Court
Sugam vs State on 12 May, 2010
Gujarat High Court Case Information System
Print
SCR.A/660/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 660 of 2010
=========================================================
SUGAM
CONSTRUCTION P LTD, THRO'MANAGER, KAUSHIKBHAI S RAVAL - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HR PRAJAPATI for
Applicant(s) : 1,
MR KARTIK PANDYA, APP for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 12/05/2010
ORAL
ORDER
Heard
Shri H.R.Prajapati, learned advocate for the petitioner.
It
is submitted that in spite of a detailed representation submitted on
9.1.2010 for not taking any further action registered vide C.R. No.I
566 of 2009 with Naranpura Police Station, no action is taken and
there is no further progress in the investigation. If that is so, it
may be open for the petitioner to pursue the representation and the
competent authority shall look into it and pass appropriate direction
in accordance with law.
With
the aforesaid, this petition is disposed of with no order as to
costs. Direct service is permitted.
(
ANANT S. DAVE, J. )
syed/
Top