Gujarat High Court Case Information System
Print
SCR.A/2611/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2611 of 2010
=========================================================
PATEL
GANESHBHAI TRIKAMBHAI (KAG) - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Opponent(s)
=========================================================
Appearance
:
MR
NP CHAUDHARY for
Applicant(s) : 1, MR TUSHAR
CHAUDHARY for Applicant(s) : 1,
MR DC SEJPAL, APP for Opponent(s)
: 1,
None for Opponent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 17/01/2011
ORAL
ORDER
Issue
notice returnable on 7th February 2011.
Counsel
for the petitioner submitted that though serious allegations have
been made against the accused, investigation has not been carried out
effectively and several accused are not yet arrested.
Learned
APP, under the instructions, states that three accused have been
arrested, two accused were granted anticipatory bail by the High
Court, who had been arrested and released and one accused Mashrabhai
Dinabhai Harijan is not available for arrest, however, attempts are
being made to secure his presence. Investigation is at the concluding
stage and as soon as possible, charge-sheet would be filed.
At
this stage, counsel for the petitioner submitted that though
anticipatory bail application of the accused no.1 was rejected, he is
so far not arrested. He further submitted that there is sufficient
evidence to involve all accused and the petitioner would supply such
material to the Investigating Agency. If so done, I am sure the
Investigating Agency will investigate all aspects of the matter and
carry out such further investigation as found necessary.
(Akil
Kureshi, J.)
/moin
Top