Gujarat High Court Case Information System
Print
SCR.A/566/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 566 of 2010
=========================================================
DINESH
RAMANLAL SHAH - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
AFTABHUSEN ANSARI for
Applicant(s) : 1,
MR DEVANG VYAS, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 04/05/2010
ORAL
ORDER
Heard
the learned advocates of both the sides at length and in great
detail.
At
the outset, learned APP submitted that a proposal has been made by
the jail authority to the State Government on 9.4.2010 with regard to
invoking provisions of section 268[1] of Code of Criminal Procedure
against the present petitioner.
Considering
the aforesaid facts and circumstances of the case, the respondent
authority is directed to decide the said proposal within three weeks
from the date of receipt of this order. However, liberty is reserved
to the applicant to move appropriate application in case adverse
order is passed.
With
the above observation, the petition stands disposed of. Rule is made
absolute to the extent indicated herein above.
Intimation
of this order be given to the petitioner forthwith.
[H.B.
ANTANI, J.]
pirzada/-
Top