Gujarat High Court
Bipra vs State on 10 March, 2010
Gujarat High Court Case Information System
Print
SCR.A/940/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 940 of 2008
======================================
BIPRA
USTABA SHETHY FATHER OF LT. REBINDRA SHETHY - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
======================================
Appearance :
MR
PK SHUKLA for Applicant
Mr.
L.R. Poojari, Additional Public Prosecutor, for respondent
No.1
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 10/03/2010
ORAL
ORDER
Heard
learned advocates for the parties.
The
Registry is directed to call for full report dated 11.4.2008 of
the learned Additional Senior Civil Judge and Judicial Magistrate,
First Class, Surat, with regard to inquiry undertaken by him in
exercise of power under Section 176 of the Code of Criminal Procedure
in connection with offence registered at C.R. No.66 of 2007 of
Pandesara Police Station, Surat, submitted to the Principal District
Judge, District Court, Surat, so as to reach this Court on or before
29.3.2010.
S.O.
to 31.3.2010.
(ANANT
S. DAVE, J.)
(swamy)
Top