Gujarat High Court Case Information System
Print
CR.MA/2549/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2549 of 2010
=============================================
KAILASH
GANGARAM RAJPUT & 3 - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=============================================
Appearance
:
MR BA SHIGROHA for Applicant(s)
: 1 - 4.
PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) : 2 - 3.
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 19/03/2010
ORAL
ORDER
This
petition under section 482 of the Code of Criminal Procedure, 1973 is
filed on the ground that the applicants were not involved in the
offences alleged under Sections 324, 325, 294-kh, 506(2), 114 of
I.P.C. and Section 135 (1) of B.P. Act and in the statement before
the investigating officer names of the applicants were not mentioned.
If
it is so, investigating officer will consider the same at the time of
filing report under the Code of Criminal Procedure, 1973.
In
view of the above, no interfere is called for at this stage.
According, Criminal Misc. Application is disposed of.
[ANANT
S. DAVE, J.]
//smita//
Top