Gujarat High Court High Court

Gujarat vs State on 3 August, 2010

Gujarat High Court
Gujarat vs State on 3 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/614/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 614 of 2010
 

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


 

GUJARAT
INDUSTRIAL CO-OPERATIVE BANK LTD. - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=====================================================
 
Appearance
: 
MR
DIPAK R DAVE for Applicant(s) : 1, 
MR HL JANI ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) : 1, 
MR ZUBIN F BHARDA for
Respondent(s) :
2, 
=====================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 03/08/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. Dave for applicant, Mr. Bharda, leaned advocate
for respondent No.2 and learned APP Mr. Jani for the State.

It
is contended by the learned advcoates appearing for the parties that
the application filed by the Investigating Officer under Section
173(8) of the Code of Criminal Procedure has been rejected by the
Court of learned Judicial Magistrate First Class. However, Revision
Application is allowed and the issue of further investigation is at
present pending with the Investigating Officer. It is required to be
noted that a progress report of the Investigating Officer is required
to be considered.

Learned
APP Mr. Jani prays for time to produce the progress report in
connection with the further investigation.

The
matter is adjourned to 16.8.2010.

(Z.K.SAIYED,
J.)

ynvyas

   

Top