Gujarat High Court Case Information System
Print
CR.MA/15679/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15679 of 2008
=========================================================
BHURABHAI
LAXMANBHAI RAJPUT - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1,
MR SP HASURKAR, APP for Respondent(s) : 1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 29/12/2008
ORAL
ORDER
Learned
APP Mr.S.P.Hasurkar has contended that from the instruction of
Mr.N.R.Yadav, P.I., I.O. of this case, that statement is made by him
under Section 173(8) Cr.PC for the investigation is already on the
way. He has also contended that he is ready to produce the case
Diary and as far as affidavit under Section 178 of Cr.PC is
concerned, on behalf of the applicant, learned Sr.counsel
Mr.Y.S.Lakhani contended that for the time being the matter may be
adjourned to 12.1.2009, but he may be permitted to move before the
Vacation Judge after the prosecution has prepared the affidavit and
supplying the copy thereof to the learned Counsel. Hence, matter is
adjourned to 12.1.2009.
(Z.K.Saiyed,
J.)
Sreeram.
Top