Gujarat High Court
State vs Shanker on 7 May, 2010
Gujarat High Court Case Information System
Print
CR.RA/241/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 241 of 2010
=============================================
STATE
OF GUJARAT - Applicant(s)
Versus
SHANKER
PRASAD GURUPRASAD BANIYA & 7 - Respondent(s)
=============================================
Appearance
:
MR SHIVANG SHUKLA ADDL. PUBLIC
PROSECUTOR for Applicant(s) : 1,
None
for Respondent(s) : 1 -
8.
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 07/05/2010
ORAL
ORDER
Heard
learned APP for the applicant.
It
is submitted that the impugned order passed by the learned Judge,
refusing to exhibit the documents pertaining to the procedure
obtained under Narcotic Drugs & Psychotropic Substance Act, 1985,
is without any reasons and non-application of mind.
Notice
returnable on 14th May, 2010.
[ANANT
S. DAVE, J.]
//smita//
Top