Gujarat High Court High Court

====================================== vs Public Prosecutor For on 13 October, 2008

Gujarat High Court
====================================== vs Public Prosecutor For on 13 October, 2008
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1472/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1472 of 2008
 

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

MAHESHBHAI
DALABHAI MARU 

 

Versus
 

STATE
OF GUJARAT AND ANOTHER
 

====================================== 
Appearance
: 
MR MITUL R DESAI for
Applicant. 
PUBLIC PROSECUTOR for Respondent No.1. 
NOTICE SERVED
BY DS for Respondent No.2. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 13/10/2008 

 

ORAL
ORDER

In
this petition under Section 482 of the Criminal Procedure Code, it
was seen and fairly conceded that FIR being CR No.198 of 2007 was
filed against the petitioner as early as in December 2007 and
charge-sheet for departmental enquiry was also issued against him on
more or less same facts. It was vehemently argued that the
petitioner was not guilty of any of the offences as alleged or any of
the acts of misconduct as alleged against him by the department. It
was, however, also conceded that the investigating authorities were
yet to investigate and the petitioner was getting reasonable
opportunity of being heard and make appropriate representation before
departmental authorities. There is no reason to believe that case
and contentions of the petitioner will not be considered by the
investigation officer as well as departmental authorities and
appropriate report, after investigation and enquiry, will be made.
Therefore, the petition is not pressed at this stage for any relief,
and accordingly, it stands disposed. Notice is discharged with no
order as to costs.

(D.H.Waghela,
J.)

*malek

   

Top