Gujarat High Court Case Information System
Print
SCR.A/86/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 86 of 2010
=========================================================
RAMANBHAI
DHARABHAI GOHIL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
HL
PATEL ADVOCATES for
Applicant(s) : 1,
MS MANISHA L SHAH ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 13/08/2010
ORAL
ORDER
Petitioner
is original complainant. He seeks further investigation in connection
with the complaint (Annexure-A). It is, however, an admitted position
that the chargesheet was already filed way back in the year 2007.
Present petition was filed in December 2009 and is taken up for the
first time for hearing today.
Under
the circumstances, at this stage, no direction can be given by this
Court. However, it is always open to the trial court to call for
further investigation if facts so warrant and so made out by the
complainant.
Subject
to above observations, petition is disposed of.
(
AKIL KURESHI, J. )
kailash
Top