Gujarat High Court High Court

====================================== vs Mr Lr Pujari on 6 October, 2008

Gujarat High Court
====================================== vs Mr Lr Pujari on 6 October, 2008
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2080/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2080 of 2007
 

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

LAXMIBEN
BABUBHAI PARMAR 

 

Versus
 

STATE
OF GUJARAT AND OTHERS
 

====================================== 
Appearance
: 
MR GIRISH M DAS for
Applicant. 
MR LR PUJARI, APP for Respondent Nos.1, 3, 4, 5. 
NOTICE
SERVED for Respondent No.2. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 06/10/2008 

 

ORAL
ORDER

Rule.

Learned APP, Mr.Pujari waives service for respondent nos.1, 3, 4 and

5. Learned APP sought time to file detailed affidavit of the
officers concerned to explain the course of investigation carried out
without registering an FIR on the basis of application dated
24-7-2007 of the petitioner, which is at Annexure-A. S.O. to 22nd
October 2008.

(D.H.Waghela,
J.)

*malek

   

Top