Gujarat High Court
Ashwinkumar vs State on 22 September, 2008
Gujarat High Court Case Information System
Print
SCR.A/1837/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1837 of 2008
=========================================================
ASHWINKUMAR
CHANDULAL SHAH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ARPIT A KAPADIA for
Applicant(s) : 1,
MR RC KODEKAR, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 22/09/2008
ORAL
ORDER
In
spite of the order passed by this Court dated 13th August,
2007 in Special Criminal Application No.1524 of 2007 and the
observations made therein further investigation under Section 173(8)
of the Criminal Procedure Code is not conducted.
Hence,
notice, returnable on 29th September, 2008.Concerned
police officer is directed to submit action taken report on further
investigation under Section 173 of the Criminal Procedure Code.
(M.R.Shah,
J.)
sudhir
Top