Gujarat High Court
Ashwinikumar vs State on 27 October, 2010
Gujarat High Court Case Information System
Print
SCR.A/2004/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2004 of 2010
=============================================
ASHWINIKUMAR
OMPRAKASH BHARDWAJ - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance
:
MR SUNIL S JOSHI for
Applicant(s) : 1,
MR MR MENGDE ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 27/10/2010
ORAL
ORDER
The
request of the petitioner to supply certain documents of F.S.L at the
stage of discharge is rejected by the learned Sessions Judge by
impugned order dated 13th September, 2010, which do not
require any interference to exercise powers under Article 227 of the
Constitution of India.
Hence,
this petition is rejected.
[ANANT
S. DAVE, J.]
//smita//
Top