Gujarat High Court
Hanabhai vs State on 27 April, 2010
Gujarat High Court Case Information System
Print
SCR.A/739/2010 / 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 739 of 2010
=============================================
HANABHAI
RAIYABHAI DABHI - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=============================================
Appearance :
MR
SUNIL C PATEL for Applicant(s) : 1,
PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
6.
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 27/04/2010
ORAL
ORDER
Mr.Sunil
Patel, learned advocate for the petitioner, submits that
representation dated 30.03.2010 is received by the Deputy
Superintendent of Police, Rajkot District on the same day, but
thereafter it appears that no effective steps have been taken by the
authority for investigating offences punishable under Section 302,
504, 506(2), 114 of the Indian Penal Code.
In
view of the above, issue notice returnable on 11.05.2010.
[Anant
S. Dave, J.]
*pvv
Top