Gujarat High Court Case Information System
Print
CR.MA/1595/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1595 of 2006
=========================================================
BHURABHAI
DHARAMSIBHAI JOTANI (PETI.NO.1 DELETED AS PER & 8 - Applicant(s)
Versus
THE
STATE OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
SUNIL C PATEL for Applicant(s) : 1 - 9.
MR
DEVANG VYAS, APP. for Respondent(s) : 1,
DS AFF.NOT FILED (R) for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 19/03/2009
ORAL
ORDER
Having
heard the learned Advocate for the petitioners and learned APP.the
Court feels that it would be in the interest of parties if the
interim directions made on 10.01.2007 are modified. Accordingly, the
investigation shall proceed in accordance with law pursuant to the
complaint filed by respondent No.2 herein. The learned APP. shall
convey to the investigating agency to complete the investigation as
expeditiously as possible, preferably on or before 30.06.2009
and the report of the said investigation shall be placed on record.
Matter to be listed on 01.07.2009.
Sd/-
(D.A.
Mehta, J.)
Top