Gujarat High Court
Dilip vs State on 22 April, 2010
Gujarat High Court Case Information System
Print
SCR.A/665/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 665 of 2010
=============================================
DILIP
K KHAIR - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=============================================
Appearance
:
MR MIHIR H PATHAK for
Applicant(s) : 1,
MR KARTIK PANDYA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
5.
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 22/04/2010
ORAL
ORDER
A
report is produced before this Court by learned APP, about lie
detection test carried upon the accused.
Having
seen the report, at this stage no further direction can be issued to
the respondents as prayed for. It is open for the investigating
agency to perform its duty in accordance with law and file
appropriate report.
Petition
is disposed, keeping it open for the petitioner to avail the remedy
under the Code of Criminal Procedure, 1973.
[ANANT
S. DAVE, J.]
//smita//
Top