Gujarat High Court High Court

Rajeshwariben vs State on 10 January, 2011

Gujarat High Court
Rajeshwariben vs State on 10 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14249/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No.14249 of 2010
 

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

 

RAJESHWARIBEN
VINODBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SV RAJU, SENIOR COUNSEL, with NARENDRA L JAIN
for
Applicant(s): 1 
MS CHETNA SHAH APP for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 10/01/2011 

 

 ORAL
ORDER

(1) Counsel
for the petitioner complained that though the F.I.R. was lodged in
April, 2010, so far no effective investigation has been carried out
and virtually no arrest has been made. He submitted that the accused
are influential people and investigation has not been carried out
satisfactorily.

(2) Learned
A.P.P., however, stated on instructions that accused No.1 was
arrested yesterday. Rest of the accused are not traced out and steps
will be taken to carry out further investigation.

(3) S.O.

to 24.01.2011. In the meantime, the petitioner may provide the
whereabouts of the remaining accused to the investigating agency, who
shall proceed further in accordance with law in connection with the
said complaint. If by the returnable date the arrests are not made or
cannot be made, an affidavit shall be filed by the I.O. explaining
reasons thereof.

(4) Copy
of the order be supplied to the learned A.P.P.

Sd/-

[AKIL KURESHI, J]

***

Bhavesh*

   

Top