Gujarat High Court High Court

Nuruddin vs State on 16 February, 2010

Gujarat High Court
Nuruddin vs State on 16 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/10/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 10 of 2010
 

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


 

NURUDDIN
@ KIRIT MUNAVARKHAN @ MANUBHA RATHOD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=======================================================
Appearance : 
MR
ARPIT A KAPADIA for Applicant(s) : 1, 
PUBLIC PROSECUTOR for
Respondent(s) : 1, 
NOTICE UNSERVED for Respondent(s) : 2 -
4. 
======================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 16/02/2010
 

ORAL
ORDER

Learned
A.P.P. submitted that as many as six accused have already been
arrested so far. Learned counsel for the applicant, however,
submitted that there are three more accused against whom, proper
steps are not taken. Investigation shall be supervised by the D.S.P.
of the district.

Matter
stands over to 2nd March, 2010.

(AKIL
KURESHI,J.)

/patil

   

Top