Gujarat High Court High Court

Rajeshkumar vs Police on 22 July, 2010

Gujarat High Court
Rajeshkumar vs Police on 22 July, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7576/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7576 of 2010
 

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


 

RAJESHKUMAR
PRAHLADBHAI DABGAR - Applicant(s)
 

Versus
 

POLICE
INSPECTOR, & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DJ BHATT for
Applicant(s) : 1, 
None for Respondent(s) : 1 - 4. 
MS MANISHA L
SHAH ADDL PUBLIC PROSECUTOR for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 22/07/2010 

 

 
 
ORAL
ORDER

Learned
APP Ms.Shah, under the instructions, stated that investigation is
being carried out, however, so far the accused is not found. Steps
are being taken to secure his presence. At this stage, warrant under
Section 70 of Code of Criminal Procedure has also been issued. In
view of the above developments, no further direction need be issued
at this stage except observing that the Investigating Agency shall
take steps to complete the investigation as expeditiously as
possible.

With
the above observations, the petition is disposed of at this stage.

( Akil
Kureshi, J. )

kailash

   

Top