Gujarat High Court Case Information System
Print
CR.MA/12731/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12731 of 2010
=========================================
JAGUBHAI
JETHSURBHAI KHUMAN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
DIPEN A DESAI for
Applicant(s) : 1,
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 24/01/2011
ORAL
ORDER
It
appears from the papers that vide letter dated 22nd
November 2010, the Assistant Director of Forensic Science
Laboratory, has contended that as there were many documents and
signatures have to be examined, it will take some time and has
contended that it may take time upto 15th December 2010
to submit report.
Thereafter,
on 28th December 2010 this Court has passed the following
order:
“Heard
the learned advocate Ms Kruti Shah for the applicant. Mr HL Jani
learned APP has produced the report of PSI of Bhavnagar, who is
Investigating Officer, wherein, it is submitted by the I.O. that on
20.10.2010 the report of FSL is already submitted to the Court of
learned Chief Judicial Magistrate, Bhavnagar. Mr Jani has prayed that
sealed cover FSL report is required to be called for.
Hence,
learned Chief Judicial Magistrate, Bhavnagar is directed to send the
sealed cover FSL report which is produced in CR No. I-10/2010 in
connection with the offence registered before the Paliyad Police
Station, Dist. Bhavnagar under sec. 408, 409, 201, 465, 467, 468,
471, 477(A) and 114 of IPC.
SO to
11.1.2011.”
But
till date, the learned Chief Judicial Magistrate, Bhavnagar, has not
produced any report or submission in connection of the said case.
Hence, office is directed to obtain the report from the learned
Chief Judicial Magistrate, Bhavnagar with explanation as to why the
learned Chief Judicial Magistrate has not followed the order dated
28th December 2010 passed by this Court.
In
view of above, the matter is adjourned to 04th February
2011.
(Z.
K. Saiyed, J)
Anup
Top