Gujarat High Court
Ghanshyam vs State on 24 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/9823/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9823 of 2011
=========================================================
GHANSHYAM
RAMJIBHAI PATEL & 5 - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MRCHIRAGBPATEL
for Applicant(s) :
1 - 6.
PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE SERVED
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 24/08/2011
ORAL
ORDER
Learned
APP Mr.Desai, on instructions from Mr.B.S.Rana, Dy.S.P., submits that
ingredients of the alleged offences under the provisions of
Atrocities Act are not attracted and as far as other allegations
under the provisions of Indian Penal Code are concerned, the
Investigating Officer will carry out thorough and impartial
investigation.
In
view of the above, learned advocate for the applicant does not press
this application at this stage. This application stands disposed of
as not pressed at this stage.
(
M.D.Shah, J )
srilatha
Top