Gujarat High Court High Court

Ajuji vs State on 6 August, 2008

Gujarat High Court
Ajuji vs State on 6 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2157/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2157 of 2007
 

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


 

AJUJI
JAKSHIJI THAKORE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
SIRAJ R GORI for Applicant(s) : 1, 
MR. K. T
Dave, Addl. PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 06/08/2008 

 

 
 
ORAL
ORDER

Learned
Additional Public Prosecutor Mr. K. T Dave submits that after
filing this petition pursuant to the investigation, ‘C’ summary is
filed before the concerned Court.

In
view of the above, when the notice is issued to the petitioner to
place his version before the concerned magistrate, grievance made
in this Court does not survive. The matter stands disposed of
accordingly.

(Anant
S. Dave,J.)

mary//

   

Top