Gujarat High Court High Court

Ashwinikumar vs State on 27 October, 2010

Gujarat High Court
Ashwinikumar vs State on 27 October, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2004/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2004 of 2010
 

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

ASHWINIKUMAR
OMPRAKASH BHARDWAJ - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

============================================= 
Appearance
: 
MR SUNIL S JOSHI for
Applicant(s) : 1, 
MR MR MENGDE ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 27/10/2010 

 

ORAL
ORDER

The
request of the petitioner to supply certain documents of F.S.L at the
stage of discharge is rejected by the learned Sessions Judge by
impugned order dated 13th September, 2010, which do not
require any interference to exercise powers under Article 227 of the
Constitution of India.

Hence,
this petition is rejected.

[ANANT
S. DAVE, J.]

//smita//

   

Top