Gujarat High Court High Court

Pankaj vs State on 27 July, 2010

Gujarat High Court
Pankaj vs State on 27 July, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1348/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1348 of 2010
 

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


 

PANKAJ
TARAJI NAAGAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SIKANDER SAIYED for
Applicant(s) : 1, 
MS MANISHA L SHAH ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 27/07/2010 

 

 
ORAL
ORDER

The
grievance of the petitioner is that though the petitioner and his
companion has received serious injuries, case of Section 307 of IPC
is not included in the complaint. At this stage, it is not necessary
for me to opine at this stage on that aspect leaving it open to the
petitioner to draw the attention of the Investigating Officer to all
such facts. If at any stage the Investigating Officer finds that
serious offence than those already alleged and recorded in the
complaint in question is committed by the accused persons, it is
always open for the Investigating Officer to take appropriate steps
in accordance with law.

In
view of the above observations, learned counsel for the petitioner
sought for and granted to withdraw the present petition.

Petition
stands disposed of accordingly.

Direct
service is permitted.

(
AKIL KURESHI, J. )

kailash

   

Top