Gujarat High Court High Court

Babubhai vs State on 2 August, 2011

Gujarat High Court
Babubhai vs State on 2 August, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3134/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3134 of 2010
 

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


 

BABUBHAI
VIRAMBHAI BABUTAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
ASHISH M DAGLI for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) : 2, 
MRPRANAVMRAVAL for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 02/08/2011 

 

 
 
ORAL
ORDER

The
complaint is lodged on 16.3.2010. In spite of this, it is a matter of
great surprise that though there is no stay qua other accused persons
except original accused nos.1 and 2, the Investigating Officer did
not carry out any kind of investigation. In these facts and
circumstances of the case, the Commissioner, Rajkot city is hereby
directed to look into the matter and give suitable directions to take
immediate steps against the accused persons. Copy of this order be
provided to the learned APP. S.O. to 25.8.2011.

(
M.D.Shah, J )

srilatha

   

Top