Gujarat High Court Case Information System
Print
SCR.A/109520/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1095 of 2008
=========================================================
DURGAPRASAD
RADHESHYAM SARAOGI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
NARENDRA L JAIN for Applicant(s) : 1,
MR RC
KODEKAR APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 30/07/2008
ORAL
ORDER
The
grievance of the petitioner is that the Criminal Case No.784 of 2001
arising out of FIR being I-C.R. No.212 of 2000 registered with
Kapodara Police Station, Surat is pending before the learned
Additional Civil Judge, Junior Division & Judicial Magistrate,
First Class, Surat and till date no hearing ever took place.
In
view of the above, learned Additional Civil Judge, Junior Division &
Judicial Magistrate, First Class, Surat is directed to decide the
Criminal Case No.784 of 2001 arising out of FIR being I-C.R. No.212
of 2000 registered with Kapodara Police Station, Surat and pass
appropriate orders in accordance with law within a period of 4 weeks
from the date of receipt of the writ of this order.
Accordingly,
this Special Criminal Application stands disposed of.
(ANANT S. DAVE, J.)
*pvv
Top