IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION No 3143 of 2003
in
SPECIAL CRIMINAL APPLICATIONNo 352 of 1999
--------------------------------------------------------------
CENTRAL BURAU OF INVESTIGA TION
Versus
BHUPENDRABHAI KANTILAL SONI
--------------------------------------------------------------
Appearance:
1. Criminal Misc.Application No. 3143 of 2003
MR MUKESH R SHAH for Petitioner No. 1
.......... for Respondent No. 1-2,4-5
MR AD OZA PUBLIC PROSECUTOR for Respondent No. 3
--------------------------------------------------------------
CORAM : MR.JUSTICE H.K.RATHOD
Date of Order: 05/05/2003
ORAL ORDER
Heard learned Central Government Standing Counsel
Mr.M.R.Shah appearing on behalf of the applicant and
learned PP Mr.A.D.Oza for respondent – State authority.
In the present application, the prayer made to
extend time for further period of six months to compete
the investigation of FIR No.I-213/1996 dated 3-11-1996
registered at Devgadh Bariya Police Station and / or
Crime RC Case No.BS-I-2001/S-004 of CBI Special Crime
Branch, New Mumbai. Learned counsel Mr.Shah has shown to
this Court the status report in respect of the facts of
the present case and this Court has perused the same.
Considering the averments made in the present
application, this application is allowed and prayer
granted in terms of para-6[B] and according time is
extended for a further period of six months to compete
the investigation by the applicant.
In view of above observations and direction,
present application stands disposed of accordingly.
Date : 5-5-2003[ H.K.Rathod, J.]
#kailash#