Gujarat High Court Case Information System
Print
CR.MA/8711/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8711 of 2008
In
SPECIAL
CRIMINAL APPLICATION No. 1199 of 2007
=========================================
PATEL
GIRISHBHAI VISABHAI THRO POA PATEL VISABHAI GOKALDAS - Applicant(s)
Versus
T
S DISHT HOME SECRETARY & 10 - Respondent(s)
=========================================
Appearance
:
MR PANKAJ K
SONI for
Applicant(s) : 1,
MR DIPESH K SONI for Applicant(s) : 1,
None for
Respondent(s) : 1 - 11.
=========================================
CORAM
:
HONOURABLE
MR. JUSTICE A.L.DAVE
and
HONOURABLE
MS. JUSTICE H.N.DEVANI
Date
: 03/02/2010
ORAL
ORDER
(Per :
HONOURABLE MR. JUSTICE A.L.DAVE)
This
application is moved alleging contempt by the opponents on account of
not complying with the order passed by this Court in Special Criminal
Application No.1199 of 2007 on 27th
June, 2007. Undisputedly, F.I.R. has been registered. Now, the
grievance is that there is no further progress made in the matter by
the Investigating Agency. In light of the direction given in the
order (Annexure ‘A’) and the subsequent events, no case for contempt
can be said to have been made out. The application must fail and
stands rejected.
(
A.L. Dave, J. ) ( Harsha Devani, J. )
hki
Top