Gujarat High Court Case Information System
Print
SCR.A/1470/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1470 of 2010
======================================
KAMLABEN
NATUBHAI VAGHARI - Applicant(s)
Versus
STATE
OF GUJARAT & 12 - Respondent(s)
======================================
Appearance :
MR
DN KIRATSATA for Applicant
MISS
CHETNABEN SHAH, APP, for Respondent(s) : 1
NOTICE
UNSERVED for Respondent(s) : 2 -
13.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S DAVE
Date
: 27/09/2010
ORAL
ORDER
Learned
APP, on instruction, submits that the investigation of Accident Case
No.34 of 2007 registered with Dabhoda police station was carried out
as per the order dated 3.8.2007 passed in Special Criminal
Application No.1415 of 2007 by the Officer of the rank of Assistant
Superintendent of Police, Gandhinagar Division, Gandhinagar.
Accordingly, communication dated 13.11.2007 is addressed to the
Sub-Divisional Magistrate, Gandhinagar, for passing appropriate
orders.
Ms.
Shobha P. Bhutada [IPS], ASP, Gandhinagar is present in the Court.
However, learned advocate for the petitioner has filed a sick note.
Hence, the matter is adjourned to 29.9.2010. Presence of the officer
stands dispensed with.
(ANANT
S. DAVE, J.)
(swamy)
Top