Gujarat High Court
Rajubhai vs State on 3 May, 2011
Gujarat High Court Case Information System
Print
CR.RA/130/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 130 of 2011
=========================================
RAJUBHAI
CHAMANBHAI DEVIPUJAK - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
YV BRAHMBHATT for
Applicant(s) : 1,
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 03/05/2011
ORAL
ORDER
Heard
learned Advocate for the applicant and Mr.L.R.Poojari, learned APP
for the respondent – State. It is submitted by Mr.Poojari,
learned APP that thorough investigation was carried out and one
accused was arrested and he is in jail. It is also submitted that in
this matter charge sheet is also filed. Mr.Poojari, learned APP also
took this Court to various papers of investigation i.e. medical
papers as well as other statements.
In
opinion of this Court, no interference is called for by this Court as
investigation is being carried out in right direction. Hence, present
application is dismissed. Notice discharged.
[M.D.Shah,
J.]
satish
Top