Gujarat High Court Case Information System
Print
SCR.A/1855/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1855 of 2008
=========================================================
BHARATBHAI
UMEDSANG & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR.Y.N.OZA,
LD.SENIOR COUNSEL FOR MS ROMA I FIDELIS for
Applicants.
MR.R.C.KODEKAR, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 25/09/2008
ORAL
ORDER
Two
draft amendments tendered today by Mr.Y.N.Oza, learned Senior Counsel
are allowed and ordered to be taken on record.
Shri
Y.N.Oza, learned Senior Counsel appearing for the petitioners does
not press the prayer in terms of paragraph 27 (B) and (C), by which
it is prayed to transfer the investigation of the FIR being
C.R.No.I-187 of 2008 registered with Sarkhej Police Station,
Ahmedabad to Central Bureau of Investigation and he, therefore, seeks
permission to delete the said prayer. Permission to delete the
prayer clause in terms of paragraph 27 (B) and (C) is granted.
Petitioner to carry out the amendment accordingly.
Notice
returnable on 08/10/2008. The concerned I.O., is directed to submit
the action taken report with respect to the investigation carried out
so far with respect to offence registered being C.R.No.I-187 of 2008
registered with Sarkhej Police Station, Ahmedabad. Shri Kodekar,
learned APP waives service of notice on behalf of respondent-State.
(M.R.SHAH,
J.)
sompura
Top