Gujarat High Court Case Information System
Print
CR.MA/8459/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC. APPLICATION No. 8459 of 2010
=========================================================
ATUL
LAXMISHANKAR BHATT - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
NISHITH P THAKKAR
for
Applicant
MR AJ DESAI APP for
Respondent
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED 11th August 2010
ORAL
ORDER
Heard learned advocate Thakkar for the applicant and learned APP Mr.
Desai for the respondent-State.
During the course of hearing on this Application, it was observed by
this Court that whether hand-writing expert’s opinion is there or
not; whether any specimen signature of the accused had been
obtained or not; and whether it was sent to Forensic Science
Laboratory with a Ravangi Nodh or not. Learned APP Mr. Desai
has obtained some instructions from the police constable who is
present with the police papers. However, Investigating Officer is
absent. Mr. Desai is unable to give reply to the aforesaid queries.
He insisted for adjournment with a view to call concerned I.O with
the case diary.
S.O to 25th August, 2010.
{Z.K
Saiyed, J.}
Prakash*
Top