Gujarat High Court High Court

Dahyabhai vs State on 23 March, 2011

Gujarat High Court
Dahyabhai vs State on 23 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/361/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 361 of 2011
 

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

 

DAHYABHAI
MORARBHAI AHIR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
M/S
S G ASSOCIATES for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 23/03/2011 

 

ORAL
ORDER

In
pursuance of issuance of notice by this Court vide order dated
10-3-2011 to the respondent No.3-Gujarat State Human Rights
Commission, Gandhinagar, a letter dated 22-3-2011 is received from
the Gujarat State Human Rights Commission stating that taking into
consideration the fact that anticipatory bail sought by the accused
persons was rejected by the Sessions Court as well as this Court,
recommendation not to arrest the accused persons is thereby modified
and Investigating Officer was given liberty to proceed with the
investigation according to law on its own merits. Copy of the said
letter is ordered to be taken on record.

In
view of the above, it is clarified that there is no stay against
investigation from Gujarat State Human Rights Commission,
Gandhinagar, and hence, Investigating Officer is directed to carry
out in investigation in accordance with law expeditiously. This
petition stands disposed of with the above clarification and
direction. Notice is discharged.

(M.D.SHAH,J.)

radhan

   

Top