Gujarat High Court
Appearance: vs Public Prosecutor For on 6 September, 2011
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION No 1950 of 1997
--------------------------------------------------------------
DIPAK PARSHOTTAMDAS SONI
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
MR HARSHAD J SHAH for Petitioner
PUBLIC PROSECUTOR for Respondent No. 1
--------------------------------------------------------------
CORAM : MR.JUSTICE N.N.MATHUR
Date of Order: 11/04/97
ORAL ORDER
1.I have perused the comments submitted by
Mr.V.S.Dave, Metropolitan Magistrate, Court No.15,
Ahmedabad. Prima facie I am satisfied with the comments
submitted by the learned Magistrate. The question
whether the subordinate courts having passed an order
will become functious officio and as such, cannot
entertain any request subsequent thereto and pass order
thereon, shall be considered in appropriate case at
appropriate stage.
APRIL 11, 1997[ N.N.MATHUR, J. ]
parmar*