Gujarat High Court Case Information System
Print
SCR.A/444/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 444 of 2011
=========================================
BIPINBHAI
BHIMJIBHAI SACHAPARA - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================
Appearance :
MR
JAYSINH R JADEJA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE
NOT RECD BACK for Respondent(s) : 2 -
5.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 24/03/2011
ORAL
ORDER
Following
order is passed by this Court on 01.03.2011 :
“Notice
returnable on 24.3.2011. Learned APP Ms.Shah waives service of notice
for respondent no.1. Office is directed to call for the progress
report of the inquiry which is initiated on the basis of the
complaint filed by Bipinbhai Bhimjibhai Sachapara dated 28.3.2007
pending before the Chief Judicial Magistrate, Bhavnagar.”
Though
order is passed, Registry has not taken care to call for progress
report from the concerned Court. This is very serious thing. Registry
(Judicial) is directed to take appropriate steps against erring
officers / persons and immediately comply with the order dated
01.03.2011 passed by this Court. Stand overt o 01.04.2011.
[M.D.Shah,
J.]
satish
Top