Gujarat High Court High Court

Bhurabhai vs The on 19 March, 2009

Gujarat High Court
Bhurabhai vs The on 19 March, 2009
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1595/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1595 of 2006
 

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


 

BHURABHAI
DHARAMSIBHAI JOTANI (PETI.NO.1 DELETED AS PER & 8 - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
SUNIL C PATEL for Applicant(s) : 1 - 9. 
MR
DEVANG VYAS, APP. for Respondent(s) : 1, 
DS AFF.NOT FILED (R) for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 

Date
: 19/03/2009 

 

ORAL
ORDER

Having
heard the learned Advocate for the petitioners and learned APP.the
Court feels that it would be in the interest of parties if the
interim directions made on 10.01.2007 are modified. Accordingly, the
investigation shall proceed in accordance with law pursuant to the
complaint filed by respondent No.2 herein. The learned APP. shall
convey to the investigating agency to complete the investigation as
expeditiously as possible, preferably on or before 30.06.2009
and the report of the said investigation shall be placed on record.
Matter to be listed on 01.07.2009.

Sd/-

(D.A.

Mehta, J.)

   

Top