Gujarat High Court
========================================== vs Public Prosecutor For on 12 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/2954/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2954 of 2008
In
CRIMINAL
APPEAL No. 1190 of 2007
==========================================
JAHIRUDDIN
DAWOODBHAI
Versus
STATE
OF GUJARAT & 1
==========================================
Appearance
:
THROUGH JAIL for
Applicant
PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) : 2,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 12/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
In
view of the letter of Principal District Judge, Vadodara dated 1st
September, 2008 and in pursuance of the office note, further time of
one month is granted, to complete the inquiry in question. It is
directed that after one month is over, the Principal District Judge,
Vadodara to submit the report to the Registry and Registry shall
submit that report before this Bench. It is also made clear that
henceforth no further time for completing the inquiry shall be
granted in any case.
[J.
R. VORA,J.] [M. R. SHAH,J.]
vijay
Top