Gujarat High Court
Babubhai vs State on 2 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/3134/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3134 of 2010
=========================================================
BABUBHAI
VIRAMBHAI BABUTAR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
ASHISH M DAGLI for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2,
MRPRANAVMRAVAL for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 02/08/2011
ORAL
ORDER
The
complaint is lodged on 16.3.2010. In spite of this, it is a matter of
great surprise that though there is no stay qua other accused persons
except original accused nos.1 and 2, the Investigating Officer did
not carry out any kind of investigation. In these facts and
circumstances of the case, the Commissioner, Rajkot city is hereby
directed to look into the matter and give suitable directions to take
immediate steps against the accused persons. Copy of this order be
provided to the learned APP. S.O. to 25.8.2011.
(
M.D.Shah, J )
srilatha
Top