Gujarat High Court High Court

Manish vs State on 28 February, 2011

Gujarat High Court
Manish vs State on 28 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11000/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11000 of 2008
 

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


 

MANISH
MUKUNDRAI DOSHI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================
 
Appearance : 
MR
DP KINARIWALA for Petitioner(s) : 1, 
MR P.K. JANI,GOVERNMENT
PLEADER for Respondent(s) : 1, 
MR AD OZA for Respondent(s) :
2, 
NOTICE SERVED BY DS for Respondent(s) : 3, 
MR PR NANAVATI
for Respondent(s) : 4, 
MR VH DESAI for Respondent(s) : 5, 
MR
BHARAT R PANDYA for Respondent(s) :
6, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

					Date
: 28/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

An
affidavit has been filed on behalf of the Assistant Commissioner of
Police, Crime Branch, Ahmedabad City, showing the progress report.
It appears that charge-sheet has been submitted against seven
accused, and one accused has already been arrested on 14.2.2011.

Taking
into consideration the relevant facts, we allow the parties to
proceed with the matter. The State should file action taken report
with respect to the Officers found guilty.

Post
the matter on 18.4.2011.

(S.J.

Mukhopadhaya, C.J.)

(Anant
S. Dave, J.)

*/Mohandas

   

Top