Gujarat High Court High Court

Ashwinkumr vs State on 16 March, 2010

Gujarat High Court
Ashwinkumr vs State on 16 March, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9638/2009	 1/ 1	ORDER 
 
 

	

 


IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 


 


 


CRIMINAL
MISC.APPLICATION No. 9638 of 2009
 


In


 


SPECIAL
CRIMINAL APPLICATION No. 1958 of 2007
 


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


ASHWINKUMR
CHANDULAL SHAH - Applicant(s)
 


Versus
 


STATE
OF GUJARAT & 2 - Respondent(s)
 

========================================= 
Appearance
: 
MR
ARPIT A KAPADIA for Applicant(s) : 1, 
MR MG NANAVATY, ADDL.PUBLIC
PROSECUTOR for Respondent(s) : 1, 
HL PATEL ADVOCATES for
Respondent(s) : 2 - 3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

Date
: 16/03/2010 

 

 
 
ORAL
ORDER

Learned Additional Public Prosecutor Shri M.G. Nanavaty is to file an
affidavit of concerned I.O enlisting the chronology of events with
date and list of events and the efforts, along with accompanying
documentary evidence like application,orders etc., made thereon to
show that the I.O has in all his earnestness attempted to complete
the investigation without whiling time.

Shri
Nanavaty, learned Additional Public Prosecutor at this stage requests
that time upto 22nd March, 2010 be granted. Orders
accordingly. Time is granted upto 22nd March, 2010.

(S.

R. Brahmbhatt, J. )

sudhir

   

Top