Gujarat High Court High Court

Akbarbhai vs Unknown on 31 July, 2008

Gujarat High Court
Akbarbhai vs Unknown on 31 July, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/693/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 693 of 2007
 

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

 

AKBARBHAI
RASULBHAI ARODIA MUMAN - Appellant(s)
 

Versus
 

THE
STATE OF GUJARAT & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MS
REKHA H KAPADIA for
Appellant. 
PUBLIC PROSECUTOR for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 31/07/2008 

 

 
 
ORAL
ORDER

This
Court has gone through the orders dated 1-5-2008 and 6-5-2008 passed
by the Court (Coram: Akil Kureshi,J.).

It
seems that false affidavits have been filed by the father of the
victim as also the victim and the Court had doubts about genuineness
of the affidavit and made enquiries through the Government Pleader
with the Police Department which revealed that wrong persons were
posed before the Court and by that they misled the Court, and hence,
the Court has passed order to hold enquiry.

Taking
into consideration these aspects, in the opinion of this Court, this
matter is required to be dealt with by the same Judge who passed
aforesaid orders.

Office
is directed to place this matter before the Honourable the Acting
Chief Justice for placing this matter before the appropriate Judge.

(M.D.Shah,J.)

lee.

   

Top