Gujarat High Court High Court

Firoze vs State on 12 September, 2011

Gujarat High Court
Firoze vs State on 12 September, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3290/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3290 of 2011
 

 
=========================================================

 

FIROZE
FALIBHAI CONTRACTOR & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRMPSHAH
for
Applicant(s) : 1 - 3.MS. KRUTI M SHAH for Applicant(s) : 1 - 3. 
MR
LR PUJARI, ADDL.PUBLIC PROSECUTOR for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 02/05/2011 

 

ORAL
ORDER

Heard
learned advocate Ms.Kruti Shah for the petitioners and learned APP
Mr.L.R.Pujari for the respondent-State.

This
Court has gone through the papers of investigation. On instructions
it is submitted that at present Shri R.K.Asthana is the Commissioner
of Police, Vadodara City. The Police Commissioner, Vadodara City
Shri R.K.Ashtana himself will look into the matter, and if think fit
then take appropriate steps in the matter. A copy of this order be
provided to learned APP Mr.L.R.Pujari.

The
matter is adjourned to 11.5.2011.

(M
D SHAH, J.)

syed/

   

Top