Gujarat High Court
Patel vs State on 8 April, 2011
Gujarat High Court Case Information System
Print
SCR.A/2611/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2611 of 2010
=========================================================
PATEL
GANESHBHAI TRIKAMBHAI (KAG) - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
NP CHAUDHARY for
Applicant(s) : 1,MR TUSHAR CHAUDHARY for Applicant(s) : 1,
MR LR
PUJARI, ADDL.PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE
SERVED for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 08/04/2011
ORAL
ORDER
The
Investigating Officer is present. On instructions learned APP
Mr.L.R.Pujari submitted that the investigating officer is going to
file chargesheet before the trial court for the offence punishable
under Sections 465, 467, 468, 470, 472 420 and 120-B of Indian Penal
Code. Now nothing is required to be done in this matter. In view of
the sick note filed by learned advocate Mr.Tushar Chaudhary for the
petitioner, the matter is adjourned to 11.4.2011.
(M
D SHAH, J.)
syed/
Top