Gujarat High Court High Court

Bipinbhai vs State on 24 March, 2011

Gujarat High Court
Bipinbhai vs State on 24 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/444/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 444 of 2011
 

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

BIPINBHAI
BHIMJIBHAI SACHAPARA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MR
JAYSINH R JADEJA for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
NOTICE
NOT RECD BACK for Respondent(s) : 2 -
5. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 24/03/2011 

 

ORAL
ORDER

Following
order is passed by this Court on 01.03.2011 :

“Notice
returnable on 24.3.2011. Learned APP Ms.Shah waives service of notice
for respondent no.1. Office is directed to call for the progress
report of the inquiry which is initiated on the basis of the
complaint filed by Bipinbhai Bhimjibhai Sachapara dated 28.3.2007
pending before the Chief Judicial Magistrate, Bhavnagar.”

Though
order is passed, Registry has not taken care to call for progress
report from the concerned Court. This is very serious thing. Registry
(Judicial) is directed to take appropriate steps against erring
officers / persons and immediately comply with the order dated
01.03.2011 passed by this Court. Stand overt o 01.04.2011.

[M.D.Shah,
J.]

satish

   

Top