Gujarat High Court Case Information System
Print
SCR.A/361/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 361 of 2011
=========================================================
DAHYABHAI
MORARBHAI AHIR - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
M/S
S G ASSOCIATES for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 23/03/2011
ORAL
ORDER
In
pursuance of issuance of notice by this Court vide order dated
10-3-2011 to the respondent No.3-Gujarat State Human Rights
Commission, Gandhinagar, a letter dated 22-3-2011 is received from
the Gujarat State Human Rights Commission stating that taking into
consideration the fact that anticipatory bail sought by the accused
persons was rejected by the Sessions Court as well as this Court,
recommendation not to arrest the accused persons is thereby modified
and Investigating Officer was given liberty to proceed with the
investigation according to law on its own merits. Copy of the said
letter is ordered to be taken on record.
In
view of the above, it is clarified that there is no stay against
investigation from Gujarat State Human Rights Commission,
Gandhinagar, and hence, Investigating Officer is directed to carry
out in investigation in accordance with law expeditiously. This
petition stands disposed of with the above clarification and
direction. Notice is discharged.
(M.D.SHAH,J.)
radhan
Top