Gujarat High Court High Court

Bipra vs State on 10 March, 2010

Gujarat High Court
Bipra vs State on 10 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/940/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 940 of 2008
 

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

BIPRA
USTABA SHETHY FATHER OF LT. REBINDRA SHETHY - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

======================================
 
Appearance : 
MR
PK SHUKLA for Applicant
 

Mr.
L.R. Poojari, Additional Public Prosecutor, for respondent
No.1 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 10/03/2010 

 

 
 
ORAL
ORDER

Heard
learned advocates for the parties.

The
Registry is directed to call for full report dated 11.4.2008 of
the learned Additional Senior Civil Judge and Judicial Magistrate,
First Class, Surat, with regard to inquiry undertaken by him in
exercise of power under Section 176 of the Code of Criminal Procedure
in connection with offence registered at C.R. No.66 of 2007 of
Pandesara Police Station, Surat, submitted to the Principal District
Judge, District Court, Surat, so as to reach this Court on or before
29.3.2010.

S.O.

to 31.3.2010.

(ANANT
S. DAVE, J.)

(swamy)

   

Top