Gujarat High Court Case Information System
Print
CR.MA/1850/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1850 of 2011
=========================================================
CHANDRAHAS
RATANSHI KHONA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
JAL SOLI UNWALA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE
NOT RECD BACK for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 24/02/2011
ORAL
ORDER
Learned
APP Mr.Pujari submits that the charge sheet is filed and the present
applicant is shown as absconding accused. Learned advocate Mr.Unwala
for the applicant submits that the chargesheet and the warrant issued
under Section 70 by the concerned Investigating Officer be produced
on the record and copy be given to him. Learned APP immediately gave
a copy to him but he refused to accept the same requesting that he
may place the same by way of an affidavit. The request has no
substance and the same is rejected.
Learned
advocate Mr.Unwala further prayed to grant interim relief. As the
accused is shown as absconding, there is no question of granting any
interim relief at this juncture in favour of the applicant.
Learned
AGP is directed to place the copies of papers of chargesheet on
record. S.O. to 11.3.2011.
(
M.D.Shah, J )
srilatha
Top