Gujarat High Court High Court

Shri vs The on 8 September, 2008

Gujarat High Court
Shri vs The on 8 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13838/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13838 of 2005
 

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

 

SHRI
ANANG K.TRIPATHI - Applicant(s)
 

Versus
 

THE
JOINT DIRECTOR & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MS TRIVEDI for
Applicant(s) : 1, 
MR NIGAM R SHUKLA for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 2 - 3. 
PUBLIC PROSECUTOR for
Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 08/09/2008 

 

 
 
ORAL
ORDER

Prima
facie it appears that though the complaint is filed in the year 1995,
still after a period of eight years, chargesheet is not filed. S.O.
to 11/9/2008. To be placed in First Board. Registry is directed to
show the name of Mr.Y.N. Ravani, learned advocate for the respondent
No.1 ? Central Bureau of Investigation.

[M.R.

SHAH, J.]

rafik

   

Top