Gujarat High Court High Court

Akshay vs State on 25 November, 2010

Gujarat High Court
Akshay vs State on 25 November, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2319/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2319 of 2010
 

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

AKSHAY
@ BABU S/O NAVINBHAI BHIKHABHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

========================================= 
Appearance
: 
MR HARSHIT
S TOLIA for
Applicant(s) : 1,MR PARTH S TOLIA for Applicant(s) : 1, 
MR KP
RAVAL, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2 - 3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 25/11/2010 

 

 
 


 

ORAL
ORDER

1. A
grievance which is voiced in the present Special Criminal Application
by the petitioner – original complainant is that though the
petitioner has submitted the complaint which is numbered and
registered as N.C. Case No.9/2010 with Lakhtar Police Station, the
same is not further investigated by the investigating officer and no
further report has been submitted, however, the cross complaint is
already investigated and the charge-sheet has been filed.

2. In
view of the above, without expressing any opinion on merits and/or
the allegations made in the N.C. Case No.9/2010 registered with
Lakhtar Police Station, present Special Criminal Application is
disposed of by directing the concerned investigating officer of
Lakhtar Police Station to inquire into N.C. Case No.9/2010 and
complete the investigation and submit the appropriate report in
accordance with law before the concerned Magistrate at the earliest
but not later than six weeks from the date of receipt of the present
order.

3. With
this, present Special Criminal Application is disposed of.

(M.R.

Shah, J.)

*menon

   

Top