Gujarat High Court Case Information System
Print
SCR.A/121720/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1217 of 2009
==========================================
HARSHVARDHAN
JAYANTILAL VYAS - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
VAIBHAV A VYAS for Applicant(s) : 1,
MR MR
MENGDEY, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
==========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 01/07/2009
ORAL
ORDER
Leave
to add Joint Director General of Police (ACB), Shahibag, Ahmedabad
as respondent No.2.
Heard
Mr.Paresh Upadhyay, learned advocate with Mr.Vaibhav Vyas, learned
for the petitioner.
It
is submitted that earlier while considering the grant of sanction in
respect of the case for demand and acceptance of illegal
gratification, the question of sanction in respect of the case in
respect of holding disproportionate assets for the check period from
1.1.1990 to 19.12.1996 was also considered.
Having
regard to the aforesaid, Issue Notice
returnable on 8th July 2009.
Mr.M.R.Mengdey,
learned Additional Public Prosecutor waives service of notice on
behalf of the respondent No.1 State of Gujarat.
Direct
Service is permitted qua respondent No.2.
[HARSHA
DEVANI, J.]
parmar*
Top